Gujarat High Court
Kiritbhai vs Unknown on 22 April, 2011
Gujarat High Court Case Information System
Print
MCA/2037/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2037 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1533 of 2006
In
SPECIAL CIVIL APPLICATION No. 7948 of 1993
With
CIVIL
APPLICATION No. 4984 of 2011
In
MISC.CIVIL APPLICATION No. 2037 of 2010
With
CIVIL
APPLICATION No. 4983 of 2011
In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 1533 of 2006
=========================================================
KIRITBHAI
RANCHHODBHAI PATEL THRO' POA & 1 - Applicant(s)
Versus
SALES
TAX OFFICER (I) & 4 - Opponent(s)
=========================================================
Appearance
:
MR
RA PATEL for
Applicant(s) : 1 - 2.
None for Opponent(s) : 1 - 4.
GOVERNMENT
PLEADER for Opponent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
We
are not inclined to entertain these applications in the facts of the
case. However, learned advocate Mr Patel wants to take instructions
from the applicants on whether the applicants are ready to deposit
the outstanding amount of tax with interest accrued thereon till date
and to deposit the amount of Rs.25,000/- towards costs. Hence, S.O.
to 27th April 2011.
(A.L.
DAVE, J.) (BANKIM N. MEHTA, J.)
zgs/-
Top