Gujarat High Court High Court

Priyamvada vs Asst on 18 July, 2011

Gujarat High Court
Priyamvada vs Asst on 18 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16621/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16621 of 2010
 

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

 

PRIYAMVADA
KUMARI RATHORE - Petitioner(s)
 

Versus
 

ASST.
COMMISSIONER OF INCOME TAX & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH J SHAH for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR KM PARIKH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Since
at the time of admission of the petition, Shri K.M. Parikh for
respondent had waived rule, there is no question of payment of
process fee.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top