Gujarat High Court Case Information System
Print
OJMCA/97/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No.97 of 2010
In
TAX
APPEAL No.854 of 2010
===================================================
COMMISSIONER
- Applicant(s)
Versus
M/S
MEGHMANI DYES & INTERMEDIATES LTD.-Respondent(s)
===================================================
Appearance
:
MR YN RAVANI for Applicant(s) :
1,
None for Respondent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
This
application seeks restoration of main appeal being Tax Appeal No.854
of 2010, which came to be dismissed for default vide order dated
24.06.2010.
Heard
the learned advocate for the applicant.
Having
regard to the averments made in the application, the application is
allowed subject to the applicant depositing a sum of Rs.1,500/-
(Rupees One thousand Five hundred) with the Gujarat High Court Legal
Services Committee on or before 22.07.2010. Upon production of the
original receipt thereof on record of the main matter, the matter
shall stand restored to file. In the event of failure to deposit the
sum as aforesaid within the time stipulated, the matter shall stand
disposed of without any further reference to the Court.
The
application stands allowed accordingly.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top