Gujarat High Court High Court

Rungta vs Commissioner on 11 November, 2011

Gujarat High Court
Rungta vs Commissioner on 11 November, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/445/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 445 of 2011
 

In


 

STAMP
NUMBER No. 2519 of 2011
 

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

 

RUNGTA
ART PROCESSORS P LTD & 4 - Applicant(s)
 

Versus
 

COMMISSIONER
- CENTRAL EXCISE CUSTOMS & SERVICE TAX - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BOMI H SETHNA
for
Applicant(s) : 1 - 5. 
Mr. YN RAVANI  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI    11th November 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Leave
to amend. Rule. At our request, learned counsel Mr. Ravani appeared
and waived service of notice of rule for and on behalf of the
respondent.

This
Civil Application has been filed seeking condonation of delay of 85
days in filing the Tax Appeal.

Having
heard learned counsel for the parties and having perused the reasons
stated for delay in filing the appeal, the delay is condoned. Civil
Application is allowed. Rule is made absolute.

{Akil Kureshi, J.}

{Ms. Sonia Gokani,
J.}

Prakash*

   

Top