Gujarat High Court High Court

Next vs Union on 18 August, 2010

Gujarat High Court
Next vs Union on 18 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9661/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9661 of
2010 
 
=================================================
 

NEXT
RETAIL INDIA LTD THROUGH RAM PRASAD KABRA - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 64 - Respondent(s)
 

================================================= 
Appearance
: 
MR
NAVIN K PAHWA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
65. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondents. Direct notice is permitted. Notice on learned
Attorney General to be issued as vires of certain provisions of
Finance Act, 1994 as amended by Finance Act, 2007 and Finance Act
2008 and Finance Act, 2010 have been challenged. Post the matter on
07.09.2010 within ten cases in the 1st board. Question of
granting interim relief will be considered on the next date.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top