Gujarat High Court High Court

Narvirsinh vs Assistant on 22 February, 2010

Gujarat High Court
Narvirsinh vs Assistant on 22 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12242/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12242 of 2009
 

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


 

NARVIRSINH
PARMAR LEGAL HEIR OF LATE RAMABEN D ZALA - Petitioner(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Respondent(s)
 

=========================================
 
Appearance : 
MR. J.P.SHAH
with MR MANISH J SHAH for Petitioner(s) :
1, 
MR. MANISH R. BHATT for MRS MAUNA M BHATT for
Respondent(s):1 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

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

This
Court has issued notice on 24.11.2009 and ad-interim relief was
granted in terms of paragraph 11(C).

Heard
Mr. J.P.Shah, the learned Senior Counsel appearing for the
Petitioner and Mr. M.R.Bhatt, the learned Standing Counsel appearing
for the Respondent.

Having
considered the submissions and the pleadings of the parties, we are
of the view that the matter requires consideration, and hence
RULE , making it
returnable on 15.3.2010.

Mrs. Mauna
M. Bhatt, the learned Standing Counsel for the Revenue waives
service of notice of Rule.

Ad-interim
relief granted earlier shall operate as interim relief during the
pendency and final disposal of this petition.

(K.A.Puj,J)

(Rajesh H.

Shukla,J)

Jayanti*

   

Top