Gujarat High Court High Court

Bodal vs Asstt on 10 August, 2010

Gujarat High Court
Bodal vs Asstt on 10 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7817/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7817 of 2010
 

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


 

BODAL
CHEMICAL LIMITED - Petitioner(s)
 

Versus
 

ASSTT.
COMMISSIONER OF INCOME TAX, CIRCLE - 1 & 1 - Respondent(s)
 

========================================================= 
Appearance
: 
MR RK PATEL, MR B.D.KARIA, for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MRS MAUNA M BHATT, for Respondent(s) : 1 -
2. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 10/08/2010  
ORAL ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Heard
the learned advocates for the respective parties.

Rule.

The
ad-interim relief granted earlier vide order dated 8th
July, 2010 shall continue till the final disposal of the petition.

(D.A.MEHTA,
J.)

(H.N.DEVANI,
J.)

(ashish)

   

Top