Gujarat High Court High Court

Baroda vs Unknown on 1 March, 2011

Gujarat High Court
Baroda vs Unknown on 1 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1398/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1398 of
2009 
=========================================================

 

BARODA
EARTH PVT LTD - Appellant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 01/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Learned
counsel Mr.U.D.Mehta for the appellant pointed out that the
appellant had simultaneously along with filing of the Tax Appeal had
also approached the Tribunal seeking rectification of the order
under challenge. He stated that such rectification application has
been granted and the Tribunal decided the appeal of the appellant
afresh by a decision dated 24.9.2010.

In
view of the above developments, this appeal has become infructuous.
Disposed of accordingly.

(Akil
Kureshi, J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top