Gujarat High Court High Court

Swiss vs Assistant on 1 August, 2011

Gujarat High Court
Swiss vs Assistant on 1 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/146/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 146 of 2011
 

In


 

TAX
APPEAL No. 523 of 2011
 

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

SWISS
GLASS COAT EQUIPMENT LTD - Applicant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Respondent(s)
 

================================================= 
Appearance
: 
MS BHOOMI M.
THAKORE with MRS
SWATI SOPARKAR for Applicant(s) : 1, 
MRS MAUNA M BHATT for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 01/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

The
applicant original appellant seeks condonation of delay of 246 days
in filing Tax Appeal. Grounds states are of loss of papers in the
office of the assessee as also indifferent health of the Chartered
Accountant.

Considering
the averments made in the application and the submissions made before
us, this application is allowed. Delay caused in filing the appeal is
condoned. Civil Application is disposed of accordingly. Rule made
absolute accordingly.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top