Gujarat High Court High Court

Mahadev vs Union on 15 February, 2010

Gujarat High Court
Mahadev vs Union on 15 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/762/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 762 of 2010
 

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


 

MAHADEV
DEVELOPERS - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RK PATEL for Petitioner(s) : 1, 
SERVED BY RPAD - (R) for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2 -
3. 
MRS MAUNA M BHATT for Respondent(s) : 2 -
3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

This
petition was admitted on 1.2.2010 and ad interim relief was granted,
whereby the Respondent no.3 was directed not to enforce the recovery
of any demand that may be raised as a result of the invocation of
Explanation inserted below Section 80IB(10) with retrospective
effect from 1.4.2001.

Heard
Mr. R.K.Patel, the learned Counsel appearing for the Petitioner and
Mr. Manish R.Bhatt, the learned Senior Counsel appearing with Mrs.
Mauna M. Bhatt for the Respondent.

Having
considering the rival submissions, the ad interim relief granted
earlier shall continue as interim relief till the final disposal of
this petition.

To
be heard with Special Civil Application No. 12702 of 2009 and other
cognate matters.

(K.A.Puj,J)

(Rajesh
H. Shukla,J)

Jayanti*

   

Top