Gujarat High Court High Court

Jalaram vs Income on 13 December, 2010

Gujarat High Court
Jalaram vs Income on 13 December, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15719/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15719 of 2010
 

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


 

JALARAM
DEVELOPERS - Petitioner(s)
 

Versus
 

INCOME
TAX OFFICER - VAPI WARD - 2 & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR RK PATEL
for Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. Heard
Mr. R.K. Patel, learned advocate for the petitioner.

2. Attention
is invited to the reasons recorded for reopening assessment under
section 148 of the Income Tax Act, 1961 as well as to the assessment
order for assessment year 2006-07 to point out that the assessee had
not claimed any deduction under section 80IB of the Act as there were
no sales shown during the year.

3. Having
regard to the aforesaid, issue notice returnable on 27th
December, 2010. By way of ad-interim relief, the respondents are
restrained from enforcing compliance of the impugned notice dated
24th March, 2010 (Annexure ‘D’ to the petition).

4. Direct
Service is permitted.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top