Citation : 2012 Latest Caselaw 1501 ALL
Judgement Date : 9 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- CENTRAL EXCISE APPEAL DEFECTIVE No. - 43 of 2012 Petitioner :- Commissioner Of Central Excise Respondent :- M/S Indcoat Shoe Component Ltd. Petitioner Counsel :- B.K. Singh Raghuvanshi Hon'ble Ashok Bhushan,J.
Hon'ble Prakash Krishna,J.
There is delay in filing the appeal. Although, an application under Section 5 of the Limitation Act has been filed which is supported by affidavit but no proper explanation has been given therein. The delay in filing the appeal being beyond one year, it was expected that proper explanation ought to have been given.
Sri B.K. Singh Raghuvanshi, learned counsel for the appellant prays for time to file supplementary affidavit explaining the delay.
Three weeks' time is allowed to the learned counsel for the appellant to file supplementary affidavit.
List after three weeks.
(Prakash Krishna,J) (Ashok Bhushan,J)
Order Date :- 9.5.2012
MK/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!