Gujarat High Court High Court

Maha vs State on 1 April, 2011

Gujarat High Court
Maha vs State on 1 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13813/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13813 of 2010
 

 
=================================================
 

MAHA
SHAKTI COKE & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

================================================= 
Appearance
: 
M/S
WADIA GHANDY &CO for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 01/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Draft
amendment is allowed.

Petition
is being heard from time to time for final disposal. However, for
want of time, hearing is not concluded. It is pointed out that in the
meantime, State is demanding recovery of tax exemption benefits.

To
examine the issue further, S.O to 15.4.2011, till then there shall be
no coercive recovery.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top