Gujarat High Court Case Information System
Print
SCA/12851/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12851 of 2010
=========================================
BAKULBHAI
RAMANLAL PATEL - Petitioner(s)
Versus
INCOME
TAX OFFICER - Respondent(s)
=========================================
Appearance
:
MR TEJ SHAH
for Petitioner(s) : 1,
None
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 05/10/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
the learned advocate for the petitioner.
2. Considering
the reasons furnished to the petitioner and more particularly the
last two paragraphs thereof, it appears that reasons as envisaged
under sub-section (2) of section 148 of the Income-Tax Act, 1961 have
not been recorded by the Assessing Officer. Hence, notice returnable
on 25th October, 2010. On that day, the respondent shall
produce the original record containing the reasons recorded for
reopening assessment. Direct Service is permitted.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top