Gujarat High Court
Commissioner vs Orpat on 26 June, 2008
Gujarat High Court Case Information System
Print
OJMCA/67/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 67 of 2008
In
TAX
APPEAL No. 1720 of 2005
======================================
COMMISSIONER
OF INCOME TAX CENTRAL-II, - Applicant(s)
Versus
ORPAT
CHARITABLE TRUST - Respondent(s)
======================================
Appearance
:
MRS MAUNA M BHATT for
Applicant(s) : 1,MR MANISH R BHATT for
Applicant(s) : 1,
None
for Respondent(s) : 1,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/06/2008
ORAL
ORDER
Heard
the learned advocate for the applicant. Considering the submissions
and in the interest of justice, we are inclined to allow the
application for restoration of the Tax Appeal, provided the applicant
deposits an amount of Rs.1,000/- [Rupees One Thousand only] as costs
with the Gujarat State Legal Services Authority within 02 [two] weeks
from today. In case the applicant deposits the aforesaid amount and
produces the receipt of the same on record, this application for
restoration of the Tax Appeal shall stand allowed.
Application
for restoration stands disposed of accordingly.
(
Y. R. MEENA, C.J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top