Gujarat High Court
Varun vs Union on 24 July, 2008
Gujarat High Court Case Information System
Print
SCA/813120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8131 of 2008
======================================
VARUN
CONSTRUCTION CO. - Petitioner
Versus
UNION
OF INDIA & 1 - Respondents
======================================
Appearance
:
MR SN DIVATIA for Petitioner.
None
for Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/07/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
RULE.
Notice as to interim relief returnable on 11.08.2008. Notice to the
learned Attorney General also returnable on 11.08.2008.
Till
the returnable date, there shall be ad interim stay against the
recovery on the basis of Addition of Rs.88,63,854/- as stated in the
assessment order at Annexure A to the petition.
Direct
service is permitted on respondent No.2. Respondent No.1 shall be
served by RPAD at the petitioner’s cost. Sd/- Sd/-
[K. A. PUJ, J.] [B.
N. MEHTA, J.]
Savariya
Top