Gujarat High Court High Court

Classic vs Deputy on 14 February, 2011

Gujarat High Court
Classic vs Deputy on 14 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16561/2010	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 16561 of 2010
 

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

CLASSIC
NETWORK LTD - Petitioner(s)
 

Versus
 

DEPUTY
COMMISSIONER OF INCOME TAX- CIRCLE-1 - Respondent(s)
 

========================================= 
Appearance
: 
MR SN
SOPARKAR, SR. ADVOCATE with MRS SWATI SOPARKAR
for Petitioner(s) : 1, 
MR
MR BHATT, SR. ADVOCATE with MRS MAUNA M BHATT for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. Heard
Mr. S.N. Soparkar, learned senior advocate appearing on behalf of the
petitioner and Mr. M.R. Bhatt, learned senior advocate appearing on
behalf of the respondent.

2. Having
heard the learned advocates for the respective parties, the Court is
of the opinion that the matter requires consideration. Hence, rule
returnable on 14th March, 2011. Mrs. Mauna Bhatt, learned
standing counsel waives service of notice of rule on behalf of the
respondent. Ad-interim relief granted earlier to continue till the
final disposal of the petition.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top