Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pr Commissioner Of Income Tax 1 vs Shapoorji Pallonji Bumi Armada Pvt Ltd
2024 Latest Caselaw 22910 Bom

Citation : 2024 Latest Caselaw 22910 Bom
Judgement Date : 6 August, 2024

Bombay High Court

Pr Commissioner Of Income Tax 1 vs Shapoorji Pallonji Bumi Armada Pvt Ltd on 6 August, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

             Digitally
             signed by
             PRASHANT
    PRASHANT VILAS

2024:BHC-OS:12546-DB
    VILAS
    RANE
             RANE
             Date:
             2024.08.17
             13:07:12
                                                                                                     18IA167-24.DOC
             +0530




           PVR

                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         ORDINARY ORIGINAL CIVIL JURISDICTION

                                            INTERIM APPLICATION NO. 167 OF 2024
                                                            IN
                                           INCOME TAX APPEAL (L.) NO.5523 OF 2023

                          Pr. Commissioner of Income Tax -1                                 ...Appellant
                                      Vs.
                          Shapoorji Pallonji Bumi Armada Pvt. Ltd.                          ...Respondent
                                                          _______

                          Mr. Suresh Kumar for Appellant.
                          Mr.Paras Savla with Mr. Harsh Shah, Mr. Pratik Poddar & Ms. Rajnandini
                          Shukla, for Respondent.
                                                          _______

                                                              CORAM:      G. S. KULKARNI &
                                                                          SOMASEKHAR SUNDARESAN, JJ.
                                                              DATED:      6 August 2024

                          P.C.

1. We have heard learned counsel for the parties on this interim

application which is filed praying for condonation of delay in filing the

aforesaid appeal under Section 260A of the Income Tax Act. The delay

which is sought to be condoned is of 24 days.

2. Mr. Savla, learned counsel for the respondent although has opposed

this application, he would not dispute the well settled position in law in

catena of judgments of the Supreme Court in regard to the principles to be

followed on condoning the delay.

6 August 2024

18IA167-24.DOC

3. Having perused the memo of the application and considering the short

period of delay, in our opinion, the reasons as set out certainly provide for an

appropriate justification and a sufficient cause shown by the applicant in

regard to the delay in filing the appeal. It is hence in the interest of justice

that the delay is condoned.

4. The application is hence allowed in terms of prayer clause (a).

5. The appeal accordingly be listed for admission, subject to removal of

objections, if any, to be removed within six weeks from today.

6. Disposed of in the above terms. No costs.

(SOMASEKHAR SUNDARESAN, J.) (G. S. KULKARNI , J.)

6 August 2024

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter