Gujarat High Court Case Information System
Print
TAXAP/683/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 683 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
ASIAN
PETRO PRODUCTS & EXPORTS LIMITED - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 13/09/2010
ORAL ORDER
(Per : HONOURABLE
MR.JUSTICE K.A.PUJ)
This Court has issued
notice on 26.7.2010 making it returnable on 16.8.2010. Since the
notice was not served matter was adjourned twice. Now the office
endorsement shows that the premises is closed since long.
In the above view of the
matter, Ms.Mauna Bhatt, learned Standing Counsel requests the Court
to issue fresh notice and department may be permitted to serve the
respondent through substituted service. Accordingly, fresh notice be
issued making it returnable on 4.10.2010. It is open for the
department to serve the respondent through substituted service.
(K. A. PUJ, J.)
(HARSHA DEVANI, J.)
kks
Top