Gujarat High Court
Commissioner vs Issue on 6 July, 2011
Gujarat High Court Case Information System
Print
TAXAP/462/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 462 of
2007
=========================================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
DEVERSONS
INDUSTRIES LTD. - Opponent(s)
=========================================================
Appearance
:
MR
MANISH BHATT, SR COUNSEL
for
Appellant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 06/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Issue
fresh notice to the respondents of admission of appeal, returnable on
3.8.2011.
Direct
service is permitted.
In
case it is found that the Company is closed down or respondent is not
found at the last known address, it would be open for the appellant
to serve such notice by affixing the same on any conspicuous part of
the premise at the last known address.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top