Gujarat High Court High Court

Commissioner vs Harivadan on 20 December, 2010

Gujarat High Court
Commissioner vs Harivadan on 20 December, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/239/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 239 of 2010
 

In


 

STAMP
NUMBER No. 1178 of 2009
 

=========================================================

 

COMMISSIONER
OF INCOME TAX-IV - Applicant(s)
 

Versus
 

HARIVADAN
BHATT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 14/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. By
this application, the applicant seeks recall of the order dated 30th
August, 2010 made in Tax Appeal (Stamp) No.1178 of 2009 has been
dismissed for non-prosecution on account of non-removal of office
objections.

2. Heard
Mrs.Mauna M. Bhatt, learned senior standing counsel for the
applicant.

3. Having
regard to the averments made in the application, the application is
allowed. Order dated 30th August, 2010 made in Tax Appeal
(Stamp) No.1178 of 2009 is hereby recalled. Tax Appeal(ST.) No.1178
of 2009 stands restored to file. Office objections to be removed on
or before 21st December, 2010, failing which the appeal
shall stand dismissed for non-prosecution without further reference
to the Court.

4. The
application stands disposed of accordingly.

(HARSHA
DEVANI, J.)

(H.B.ANTANI,
J.)

Hitesh

   

Top