Gujarat High Court
Madhav vs Union on 18 March, 2010
Gujarat High Court Case Information System
Print
SCA/3282/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3282 of 2010
=========================================
MADHAV
CORPORATION THROUGH MOTIBHAI REVABHAI PRAJAPATI - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 2 - Respondent(s)
=========================================
Appearance
:
MR AV
PRAJAPATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 18/03/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
Mr. A.V. Prajapati, learned advocate for the petitioner.
2. Rule.
By way of ad-interim relief, the respondent no.3 is restrained from
enforcing recovery of any demand that may be raised as a result of
invocation of the Explanation inserted below Section 80-IB(10) with
retrospective effect from 01st April, 2001 till 19th
August, 2009.
3. Direct
Service is permitted qua respondents no.2 and 3. Notice to
respondent no.1 by Registered Post A.D.
(
D.A. Mehta, J. ) ( Harsha Devani, J. )
hki
Top