Gujarat High Court
Aditya vs Deputy on 12 September, 2011
Gujarat High Court Case Information System
Print
SCA/10217/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10217 of
2011
=========================================================
ADITYA
MEDISALES LTD - Petitioner(s)
Versus
DEPUTY
COMMISSIONER OF INCOME TAX CIRCLE 1(1) - Respondent(s)
=========================================================
Appearance
:
MR
SN SOPARKAR, SR ADVOCATE WITH MRS SWATI SOPARKAR
for
Petitioner(s) : 1,
MR MANISH BHATT, SR ADVOCATE for Respondent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 12/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Rule.
Learned advocate Mrs. Bhatt waives service of rule for respondent.
To
be placed for final hearing on 14.11.2011.
By
way of interim relief, till final disposal of the petition, there
shall be stay of further proceedings pursuant to notice Annexure-A
for reopening of the assessment.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top