Gujarat High Court High Court

The vs Issue on 6 July, 2011

Gujarat High Court
The vs Issue on 6 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1273/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1273 of 2007
 

 
 
=========================================================

 

THE
COMMISSIONER OF INCOME TAXAHMEDABAD - IV - Appellant(s)
 

Versus
 

ARAVALLI
FINLEASE LTD. - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
RULE UNSERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 06/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Issue
fresh notice of admission returnable on 3rd August 2011.
Direct service is permitted. In case it is found that the
respondent is not available at the given address or that the Company
is closed, it will be open for the appellant to serve this notice
by affixing the same in any conspicuous part of the premises of the
last given address.

(Akil
Kureshi, J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top