Gujarat High Court High Court

The vs Labh on 1 August, 2011

Gujarat High Court
The vs Labh on 1 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/6/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6 of 2011
 

In


 

TAX
APPEAL No. 1198 of 2007
 

 
=================================================
 

THE
COMMISSIONER OF INCOME TAX- II - Applicant(s)
 

Versus
 

LABH
CONSTRUCTION & INDUSTRIESLTD. - Respondent(s)
 

================================================= 
Appearance
: 
MR MR BHATT, SR.
ADV, with MRS
MAUNA M BHATT for Applicant(s) : 1, 
MR SAURABH N. SOPARKAR,SR.
ADV. WITH MS BHOOMI THAKORE with MRS SWATI SOPARKAR for Respondent(s)
: 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 01/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
has filed this application seeking stay of the judgment of the
Tribunal, which is impugned in Tax Appeal No.1198 of 2007.

Having
heard learned advocates for the parties, in view of the factual
situation emerging, though we are not inclined to grant prayer for
staying the Tribunal’s judgment, we would like to attempt to hear the
Tax Appeal No.1198 of 2007 and the same is ordered to be placed for
hearing on 27.9.2011. This application is disposed of accordingly.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J.)

sudhir

   

Top