Gujarat High Court Case Information System
Print
OJCA/441/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 441 of 2010
In
STAMP
NUMBER No. 4121 of 2009
=========================================================
M/S
DODSAL PVT LTD - Applicant(s)
Versus
COMMISSIONER
OF COMMERCIAL TAX - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK P MODH for
Applicant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
By this application,
the applicant seeks condonation of delay of 24 days caused in filing
Tax Appeal [Stamp] No. 4121 of 2009.
Heard the learned
advocates for the respective parties.
Having regard to the
averments made in the application and more particularly, the
averments made in paragraphs-3,4 and 5 thereof, the delay caused in
filing the Tax Appeal is sufficiently explained.
In the circumstances,
the application is allowed. The delay caused in filing the Tax
Appeal is hereby condoned. Rule is made absolute accordingly with no
order as to costs.
[HARSHA DEVANI, J.]
[H.B. ANTANI, J.]
pirzada/-
Top