Gujarat High Court
Ruchi vs Union on 30 September, 2010
Gujarat High Court Case Information System
Print
SCA/25086/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25086 of 2006
with
TAX
APPEAL No.1271 of 2006
to
TAX
APPEAL No.1273 of 2006
with
TAX
APPEAL No.40 of 2007
with
TAX
APPEAL No.42 of 2007
with
TAX
APPEAL No.43 of 2007
with
CIVIL
APPLICATION No.217 of 2007
in
TAX
APPEAL No.40 of 2007
=========================================
RUCHI
SOYA INDUSTRIES LTD. - Petitioner(s)
Versus
UNION
OF INDIA THR' ITS SECRETARY & 6 - Respondent(s)
=========================================
Appearance :
MR
DIPEN A DESAI for
Petitioner(s) : 1,
MR RM CHHAYA for Respondent(s) : 1 - 4.
MR
HARIN P RAVAL for Respondent(s) : 1 - 4.
MR NR PARIKH for
Respondent(s) : 5,
MR DHARMESH V SHAH for Respondent(s) : 5,
MR
ABHIJIT P JOSHI for Respondent(s) : 6,
NOTICE SERVED BY DS for
Respondent(s) : 7,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/09/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
The
Special Civil Application along with the Tax Appeals to be listed for
final hearing in due course in seriatim.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top