Gujarat High Court High Court

Commissioner vs M/S on 1 December, 2010

Gujarat High Court
Commissioner vs M/S on 1 December, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/104/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 104 of 2010
 

In


 

STAMP
NUMBER No. 126 of 2010
 

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


 

COMMISSIONER
OF CENTRAL EXCISE, COMMISSIONERATE - Applicant(s)
 

Versus
 

M/S
MAAN PHARMACEUTICALS LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YN RAVANI for
Applicant(s) : 1, 
MR PARESH M DAVE for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Rule.

Mr. Paresh S Dave, learned advocate appearing for the respondent
waives service of rule on behalf of the respondent. In the facts and
circumstances of this case, this application is taken up for hearing
today.

By
this application, the applicant seeks condonation of delay of 3 days
occasioned in filing Tax Appeal Stamp No. 126 of 2010.

Heard
Mr. Y.N. Ravani, learned Senior Standing Counsel for the applicant
and Mr. Paresh Dave, learned advocate for the respondent.

Having
regard to the averments made in the application, sufficient cause has
been made out to explain the delay which has been occasioned in
filing Tax Appeal Stamp No. 126 of 2010.

In
the circumstances, the application is allowed. Delay caused in filing
Tax Appeal Stamp No. 126 of 2010 is hereby condoned. Rule is made
absolute accordingly. No order as to costs.

Registry
is directed to give regular number to Tax Appeal Stamp No. 126 of
2010 and list the appeal for hearing on 8th December 2010.

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top