Gujarat High Court High Court

Giri vs Unknown on 28 August, 2008

Gujarat High Court
Giri vs Unknown on 28 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/11320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No.113 of 2008
 

In


 

STAMP
NUMBER No.1319 of 2007
 

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


 

GIRI
ROAD LINES P. LTD. - Applicant
 

Versus
 

COMMISSIONER
OF INCOME TAX - Opponent
 

==========================================================
Appearance : 
MR
SN DIVATIA for Applicant. 
MRS MAUNA M BHATT
for
Opponent. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE K. A. PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

 
 


 

Date
: 28/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Rule.

Mrs.Mauna M. Bhatt, learned Standing Counsel appearing for the
Revenue, waives service of rule on behalf of the opponent.

Since
this is an application for condonation of delay caused in filing
Misc. Civil Application seeking restoration of Income Tax Reference
No.129 of 1996, which was dismissed for default, the same is taken up
for hearing today.

The
applicant has explained in great detail the circumstances under which
the delay caused in preferring this application for restoration of
Income Tax Reference No.129 of 1996.

We
are convinced that the applicant-assessee was prevented by reasonable
cause from filing the present application seeking condonation of
delay. Considering the averments made in paragraphs 3, 4 & 5 of
the application, we are satisfied that the delay has been properly
explained.

Accordingly,
the delay is condoned. The application is allowed. Rule is made
absolute. The Office is directed to place Misc. Civil Application
(Stamp) No.1319 of 2007 for admission hearing on 01.09.2008.

[K.

A. Puj, J.]

[Bankim
N. Mehta, J.]

Rajendra

   

Top