Gujarat High Court
Commissioner vs Sarjan on 1 August, 2011
Gujarat High Court Case Information System
Print
OJMCA/96/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 96 of 2011
In
TAX
APPEAL No. 2287 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-IV - Applicant(s)
Versus
SARJAN
REALITIES LTD - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT
for
Applicant(s) : 1,
MR TUSHAR P HEMANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI 1st August 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
It
is urged by learned counsel Ms. Mauna Bhatt that in the body portion
of the Order dated 3rd May 2011, rendered in Tax Appeal
No. 2288 of 2009, reference given of earlier Tax Appeal No. 730 of
2009 instead of Tax Appeal No. 703 of 2009 needs correction.
Request
is acceded to. In place of Tax Appeal No. 730 of 2009 incorporation
be made of Tax Appeal No. 703 of 2009. Accordingly, correction
be carried out. Misc. Civil Application stands disposed of.
{Akil
Kureshi, J.}
{Ms.
Sonia Gokani, J.}
Prakash*
Top