Gujarat High Court
Commissioner vs Ester on 20 October, 2011
Gujarat High Court Case Information System
Print
OJCA/180/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 180 of 2011
In
STAMP
NUMBER No. 1196 of
2011
=========================================================
COMMISSIONER
OF CUSTOMS - Applicant(s)
Versus
ESTER
INDUSTRIES LTD - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 20/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
This
Civil Application is for condonation of delay in filing MCA for
restoration. MCA in turn is for seeking restoration of Tax Appeal
which has been dismissed for non removal of office objection within
the time permitted by the Court by its order dated 30.8.2010.
Considering
the submissions made, delay is condoned. Civil Application is allowed
and disposed of accordingly.
MCA(stamp)
be given regular number.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top