Gujarat High Court
Commissioner vs Unknown on 1 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/1083/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1083 of 2009
=========================================
COMMISSIONER
OF INCOME TAX-VI - Appellant(s)
Versus
RAJENDRA
SHIP BREAKERS PVT LTD - Opponent(s)
=========================================
Appearance
:
MRS MAUNA M
BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 01/02/2011
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE HARSHA DEVANI)
When
the matter is called out, learned advocate for the appellant is not
present. In the circumstances, in the interest of justice, the
matter is adjourned to 21st February, 2011.
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top