Gujarat High Court High Court

The vs M/S.Manakshia on 22 April, 2010

Gujarat High Court
The vs M/S.Manakshia on 22 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/206/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No.206 of 2010
 

In


 

TAX
APPEAL (STAMP) No.995 of 2010
 

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

THE
COMMISSIONER - Applicant(s)
 

Versus
 

SHRI
RAJIB LALWANI, VICE PRESIDENT OF 

 

M/S.MANAKSHIA
LTD. - Respondent(s)
 

=================================================== 
Appearance
: 
MS
SEJAL K MANDAVIA for Applicant (s) : 1, 
MR PV SHETH, for
Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			:
			
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

            and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 22/04/2010 

 

 ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

This
application seeks condonation of delay caused in filing Tax Appeal
(Stamp) No.995 of 2010.

Heard
learned Standing Counsel for the applicant-revenue.

RULE.

Mr.P.V.Sheth, learned advocate waives service of rule on behalf of
the respondent.

Having
regard to the averments made in the application, sufficient cause is
made out for condoning the delay caused in filing Tax Appeal (Stamp)
No.995 of 2010.

In
the circumstances, the application is allowed. The delay caused in
filing Tax Appeal (Stamp) No.995 of 2010 is hereby condoned. Rule is
made absolute.

Sd/-

[D.

A. MEHTA, J]

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top