Gujarat High Court
Employees vs M/S on 24 January, 2011
Gujarat High Court Case Information System
Print
SCA/618/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 618 of 2011
=========================================================
EMPLOYEES
PROVIDENT FUND ORGANIZATION, THROUGH ASSISTANT - Petitioner(s)
Versus
M/S
KALARIYA BRASS INDUSTRIES - Respondent(s)
=========================================================
Appearance
:
MR
NIRAL R MEHTA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/01/2011
ORAL
ORDER
Shri
N.R. Mehta, learned advocate for the petitioner, seeks time to bring
on record material justifying the order passed by the Assessing
Officer clubbing three units to be one and based upon functional
integrality.
At
the request of learned advocate for the petitioner, the matter is
kept on 11.02.2011.
(S.R.
BRAHMBHATT, J.)
Hitesh
Top