Gujarat High Court High Court

Commissioner vs Shah on 28 September, 2011

Gujarat High Court
Commissioner vs Shah on 28 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/354/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 354 of 2011
 

In


 

STAMP
NUMBER No. 1967 of 2011
 

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

 

COMMISSIONER
OF INCOME TAX-IV - Applicant(s)
 

Versus
 

SHAH
ALLOYS LTD - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 28/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

This
application is filed by the revenue seeking condonation of delay of 5
days in filing the Tax Appeal. We have perused the contents of the
Civil Application and the explanation rendered for the delay. We are
of the opinion that the delay is required to be condoned.

Ordinarily,
we would have issued notice to the other side and hear the respondent
before condoning the delay. In the present case, however, we find
that the delay is of barely 5 days. Issuing notice, therefore, would
cause avoidable inconvenience and possible expenditure to the
respondent.

Under
the circumstances, delay is condoned. Civil Application is disposed
of accordingly.

(AKIL
KURESHI,J.)

(MS.SONIA
GOKANI,J.)

(vipul)

   

Top