Gujarat High Court High Court

Nilesh vs Income on 16 March, 2011

Gujarat High Court
Nilesh vs Income on 16 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/588/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 588 of 2010
 

In


 

STAMP
NUMBER No. 3498 of
2010 
=========================================================

 

NILESH
RAMESHWARPRASAD GUPTA - Applicant(s)
 

Versus
 

INCOME
TAX OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DK TRIVEDI for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 16/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. RULE.

2. At
our request Ms. Mauna M. Bhatt, learned Counsel, appeared on behalf
of the respondent.

3. The
applicant seeks condonation of delay of 48 days occurred in filing
the Tax Appeal.

4. Having
heard the learned Counsel for the parties and having perused the
contents of the application, we are satisfied that the applicant has
made out sufficient grounds for condoning the delay.

5. The
delay occurred in filing the Tax Appeal is CONDONED.
Rule is made absolute.

6. Tax
Appeal be listed for hearing on the Admission Board.

(AKIL
KURESHI,J.)

(Ms.

SONIA GOKANI,J.)

Umesh/

   

Top