Gujarat High Court High Court

Synchron vs Unknown on 12 September, 2008

Gujarat High Court
Synchron vs Unknown on 12 September, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2168/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2168 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6326 of 2008
 

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


 

SYNCHRON
RESEARCH SERVICE PRIVATE LIMITED - Applicant(s)
 

Versus
 

COMMISSIONER
OF SERVICE TAX - Opponent(s)
 

=========================================================
Appearance : 
MR
GAURAV S MATHUR for Applicant(s) : 1, 
MR HARIN
P RAVAL for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 12/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

When
the matter is called out the Advocates for neither side are present.
However, as can be seen from Affidavit dated 01.09.2008 the Applicant
has deposited a sum of Rs.11 lacs on 30.08.2008. Before that, as
recorded in order dated 20.08.2008, another sum of Rs.11 lacs had
been paid on 13.08.2008.

In
the circumstances, considering the averments made in paragraph No.5
of the application dated 30.07.2008 the time for depositing as
recorded in order dated 08.07.2008 while disposing of the main
petition now stands extended to 31.08.2008. The application stands
disposed of accordingly.

(D.A.Mehta,
J.) (H.N.Devani, J.)

M.M.BHATT

   

Top