Gujarat High Court High Court

Rasna vs Commissioner on 20 September, 2011

Gujarat High Court
Rasna vs Commissioner on 20 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/143/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 143 of 2011
 

In


 

TAX
APPEAL No. 1759 of 2009
 

With


 

MISC.
CIVIL APPLICATION No. 144 of 2011
 

In


 

TAX
APPEAL No. 1758 of 2009
 

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

 

RASNA
LIMITED - Applicant(s)
 

Versus
 

COMMISSIONER
OF INCOME TAX-III - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR, SR ADVOCATE WITH MR MONAAL DAVALWALA WITH MRS SWATI
SOPARKAR for Applicant(s) : 1, 
MR MANISH BHATT, SR ADVOCATE  for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 20/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

In
these Misc. Civil Applications, the request is for recalling
admission orders passed in Tax Appeal No.1758/2009 and Tax Appeal
No. 1759/2009. Such appeals were admitted on 23.3.2011.

Both these appeals were admitted on basis of previous order of
admission passed by Division Bench of this Court on 26.6.2009 in Tax
Appeal No.1298/2008. Such appeal also concerns the same assessee.
Questions raised are also similar. That being the position, the case
of the assessee that the Tax Appeals were admitted without assessee’s
presence despite caveat, to our mind would make no difference. It is
true that ordinarily when caveat is filed, this Court would grant
hearing to assessee. However, in the present case when under
identical situation in case of this very assessee, similar questions
have been admitted, we do not see any reason to recall orders of
admission already passed. With above observations, Misc. Civil
Applications are disposed of.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top