Allahabad High Court
The Commissioner Trade Tax U.P. … vs S/S Bhartiya Kesilanza Fire … on 9 July, 2010
Court No. - 33 Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 741 of 2007 Petitioner :- The Commissioner Trade Tax U.P. Lucknow Respondent :- S/S Bhartiya Kesilanza Fire System Ltd. Petitioner Counsel :- S.C. Hon'ble Pankaj Mithal,J.
Having perused the averments made in the delay condonation application
supported by the affidavit, I am of the opinion that the delay of 16 days in
filing the revision is sufficiently explained. There is no opposition to the
application by filing any counter affidavit despite opposite party being
represented.
Accordingly, I condone the delay.
Office to allot regular number to the revision.
List for admission in the next cause list.
Order Date :- 9.7.2010
SKS