Gujarat High Court
Ashokbhai vs Commissioner on 8 November, 2011
Gujarat High Court Case Information System
Print
SCA/6053/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6053 of 2006
=========================================================
ASHOKBHAI
MOHANBHAI PATEL - Petitioner(s)
Versus
COMMISSIONER
OF ENTERTAINMENT TAX & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JB PARDIWALA for
Petitioner(s) : 1,
NOTICE
SERVED BY DS for
Respondent(s) : 1
- 4.
GOVERNMENT
PLEADER for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.M.PANCHAL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/12/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.M.PANCHAL)
Ms.Tanuja
N.Kachchhi, learned A.G.P., states at the Bar that affidavit-in-reply
could not be filed because officers are busy with Panchayat Elections
and, therefore, prays to adjourn the matter to December 26, 2006. The
prayer is accepted and it is ordered accordingly. Ad-interim relief
granted earlier is directed to continue till the next date of
hearing.
(J.M.Panchal,
J.)
(Smt.Abhilasha
Kumari, J.)
(patel)
Top