Gujarat High Court
Sarladevi vs Asstt on 1 February, 2011
Gujarat High Court Case Information System
Print
SCA/12241/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12241 of 2009
=========================================
SARLADEVI
MANOJKUMAR SARAWAGI - Petitioner(s)
Versus
ASSTT.
COMMISSIONER OF INCOME TAX - Respondent(s)
=========================================
Appearance
:
MR MANISH J
SHAH for
Petitioner(s) : 1,
MR BB NAIK, SR. ADVOCATE with MRS MAUNA M BHATT
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 01/02/2011
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE HARSHA DEVANI)
On
the last occasion, Mr. B.B. Naik, learned senior advocate had prayed
for time to obtain the case papers. However, today, neither the
learned advocate for the petitioner nor the learned advocate for the
respondent are present. In the circumstances, in the interest of
justice, the matter is adjourned to 14th February, 2011.
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top