Gujarat High Court High Court

Anupam vs Income on 8 February, 2011

Gujarat High Court
Anupam vs Income on 8 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13822/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13822 of 2010
 

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

 

ANUPAM
RASAYAN INDIA LTD - Petitioner(s)
 

Versus
 

INCOME
TAX OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK PATEL for
Petitioner(s) : 1, 
MR KUNAN B NAIK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 08/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Learned
advocate for the petitioner has tendered draft amendment. The
amendment is allowed in terms of the draft. Amendment shall be
carried out forthwith. The matter to be listed on 21st
February, 2011.

[HARSHA DEVANI, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top