Gujarat High Court
Commissioner vs Unknown on 11 August, 2010
Gujarat High Court Case Information System
Print
OJCA/192/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 192 of 2009
In
TAX
APPEAL No. 1631 of 2008
=========================================================
COMMISSIONER
OF CUSTOMS - Applicant
Versus
SATISHBHAI
AMRUTLAL PATEL - Opponent
=========================================================
Appearance
:
MR
RM CHHAYA for
Applicant.
MR
PARESH M DAVE for
Opponent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned advocate Mr.Paresh Dave waives service of notice of rule on
behalf of the opponent.
Heard
the learned advocates for the parties.
In
the facts and circumstances of the case, the amendment sought in the
memorandum of appeal is allowed by adding paragraphs 34(A),34(AA) and
34(AAA) after paragraph 34 in the memorandum of appeal.
Amendment
to be carried out forthwith. Rule is made absolute. No costs.
[A.L.Dave,J.]
[S.R.Brahmbhatt,J.]
patel
Top