Gujarat High Court Case Information System
Print
OJCA/217/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 217 of 2009
In
STAMP
NUMBER No. 1358 of 2009
======================================
COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS VADODARA-II - Applicant
Versus
BOCK
INDIA PRIVATE LIMITED - Respondent
======================================
Appearance
:
MR
YN RAVANI for Applicant.
MR MIHIR H PATHAK FOR MR HASIT DILIP DAVE
for Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/01/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
The
applicant Commissioner of Central Excise, Vadodara has filed
this application praying for condonation of delay of 609 days caused
in filing Tax Appeal (Stamp No.) No.1358 of 2009.
This
Court has issued rule on 03.07.2009. since it was not served, fresh
notice of rule was issued on 25.11.2009. Pursuant to the service of
rule, Mr. Hasit Dave, learned advocate has filed his appearance on
behalf of the respondent.
Having
heard learned Counsels appearing for the parties and having gone
through the averments made in the application, we are satisfied that
delay has been properly explained. Delay of 609 days is, therefore,
condoned. This Civil Application is allowed. Rule is made absolute
without any order as to costs.
Office
is directed to notify Tax Appeal (Stamp No.) No.1358 of 2009 for
admission hearing on 04.02.2010.
Sd/-
[K. A. PUJ, J.]
Sd/-
[RAJESH H. SHUKLA,
J.]
Savariya
Top