Gujarat High Court High Court

Gandevi vs Income on 24 August, 2011

Gujarat High Court
Gandevi vs Income on 24 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/306/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 306 of 2011
 

In


 

STAMP
NUMBER No. 1724 of 2011
 

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

 

GANDEVI
PEOPLES CO OPERATIVE BANK LTD - Applicant(s)
 

Versus
 

INCOME
TAX OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MRCHIRAGBPATEL
for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 24/08/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS JUSTICE SONIA GOKANI)

1. In
this Application, applicant seeks relief of condonation of delay of
370 days in filing the Tax Appeal by enlisting various grounds for
late presentation of the Appeal.

2. On
issuance of the notice, learned counsel Mrs. Mauna Bhatt has filed
her appearance for and on behalf of the respondent-Income Tax
Department. On hearing learned counsels of both the sides and on duly
considering the reasons set forth by the petitioner, there appears to
be justifiable reason to accede to the request of petitioner without
emphasizing on procedurality or technicality. It also needs to be
noted that petitioner is a Co-operative Bank and after the first
order of Tribunal, it had further pursued the remedy by filing Misc.
Application twice. Cumulatively, when the reasons are appreciated,
this Court is of the opinion that the application deserves to be
allowed. Accordingly, Application for condonation of delay is
allowed. Registry is directed to number the Tax Appeal and place the
same on board next week for hearing, after completing the formality
of registration

3. OJ
Misc. Application, accordingly, stands disposed of with no order as
to costs.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

bina*

   

Top