Gujarat High Court Case Information System
Print
SCA/1886/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No. 1886 of 2011
=========================================================
N
B MAHIDA - Petitioner(s)
Versus
COMMISSIONER
- SALES TAX - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MS.JHIRGA JHAVERI, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/09/2011
ORAL
ORDER
Heard
learned advocate Mr.N.K.Majmudar, appearing on behalf of petitioner
and learned Assistant Government Pleader Ms. Jhirga Jhaveri
appearing on behalf of respondent.
Note
for speaking to minutes has been filed by learned advocate
Mr.N.K.Majmudar dated 25.08.2011 where in it has been pointed out by
learned advocate Mr. N.K.Majmudar that in order dated 15.07.2011,
facts of another case has been incorporated by mistake. Therefore,
this entire case is required to be re-cast.
Considering
aforesaid submission made by learned advocate Mr.N.K.Majmudar, order
passed by this Court dated 15.07.2011, in Special Civil Application
No.1886 of 2011 is recalled and considering request, matter
adjourned to 14.09.2011. Accordingly, note for speaking to minutes
is disposed of.
(H.K.RATHOD,J)
Girish
Top