Gujarat High Court High Court

Deputy vs Unknown on 4 October, 2010

Gujarat High Court
Deputy vs Unknown on 4 October, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11224/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11224 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2333 of 2010
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11229 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2338 of 2010
 

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


 

DEPUTY
COMMISSIONER OF INCOME TAX & 1 - Applicant(s)
 

Versus
 

HEMANG
ASHVINKUMAR BAXI - Opponent(s)
 

========================================= 
Appearance
: 
MR MR
BHATT, SR. ADVOCATE with MRS MAUNA M BHATT
for Applicant(s) : 1 -
2. 
MR RK PATEL with MR BD KARIA with MS PAURAMI SHETH for
Opponent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
COMMON
ORAL ORDER

(Per : HONOURABLE MS.

JUSTICE H.N.DEVANI)

1. Rule.

Mr. R.K. Patel, learned advocate waives service of rule on behalf of
the opponent.

2. In
each of these applications, the applicants seek condonation of delay
of 31 days caused in preferring Miscellaneous Civil Applications
praying for recall of common order dated 20th July, 2010
passed in Special Civil Applications No.7047/2010 to 7052/2010
respectively.

3. Heard
Mr. M.R. Bhatt, learned Senior advocate for the applicants and Mr.
R.K. Patel for the opponent.

4. Having
regard to the submissions advanced by the learned advocate for the
applicants and more particularly, considering the averments made in
paragraph 3 of the application, it appears that the delay caused in
filing of the Miscellaneous Civil Applications has been sufficiently
explained.

5. In
the circumstances, the applications are allowed. The delay of 31
days caused in preferring each of the Miscellaneous Civil
Applications is hereby condoned. Rule is made absolute accordingly.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top