Gujarat High Court
Ketan vs State on 10 May, 2011
Gujarat High Court Case Information System
Print
OJMCA/76/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 76 of 2011
In
TAX
APPEAL No. 344 of 2010
=================================================
KETAN
DAYALJIBHAI MANSATA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance
:
MR
ANAND B GOGIA for Applicant(s) : 1,MR RB GOGIA for Applicant(s) :
1,MR BB GOGIA for Applicant(s) : 1,
MS MAITHILI MEHTA, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Rule.
Learned AGP Ms. Maithili Mehta, waives service of rule for the
respondents.
For
the reasons stated in the Miscellaneous Civil Application, Tax Appeal
No. 344 of 2010 is restored to file. Miscellaneous Civil Application
is disposed of. Rule is made absolute accordingly.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top