Gujarat High Court
Haver vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
OJCA/348/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 348 of 2010
In
SALES
TAX REFERENCE No. 3 of 2004
=========================================================
HAVER
STANDARD INDIA PVT LTD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
M/S
WADIA GHANDY &CO for
Applicant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/09/2010
ORAL
ORDER
(Per
: HON’BLE SMT. JUSTICE ABHILASHA KUMARI)
1. This
application has been filed with the following prayers:-
A. YOUR
HONOURS be pleased to fix a date for final hearing of Sales Tax
Reference No.3 of 2004 in the interest of justice;
B. Such
order(s) as deemed fit may be passed.
2. Heard
the learned counsel for the applicant. In view of the averments made
in paragraphs-2 & 3 of the application, the prayers made in the
application deserve to be granted.
3. Accordingly,
the application is allowed. Sales Tax Reference No.3 of 2004 to be
listed for final hearing on 08.10.2010.
[HARSHA DEVANI, J.]
[SMT. ABHILASHA KUMARI, J.]
Safir*
Top