Gujarat High Court
Director vs Unknown on 22 March, 2010
Gujarat High Court Case Information System
Print
TAXAP/628/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.628 of 2010
===================================================
DIRECTOR
OF INCOME TAX (EXEMPTION) - Appellant(s)
Versus
SHIA
DAWOODI BOHRA JAMAT - Opponent(s)
===================================================
Appearance
:
MR MR BHATT, SR. STANDING COUNSEL, with MRS
MAUNA M BHATT for Appellant(s) : 1,
None for Opponent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 22/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Heard
learned Senior Standing Counsel for the appellant.
Considering
the nature of the order made by the Tribunal, NOTICE for final
disposal returnable on 12.04.2010.
Sd/-
[D.
A. MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top