Gujarat High Court Case Information System
Print
SCA/15894/2004 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15894 of 2004
With
SPECIAL
CIVIL APPLICATION No. 15895 of 2004
=========================================
ASHOKBHAI
B VYAS MANAGER/ MANAGER/PARTNER - Petitioner(s)
Versus
COMMISSIONER
OF ENTERTAINMENT TAX & 2 - Respondent(s)
=========================================
Appearance
:
MR HARSHIT
S TOLIA for
Petitioner(s) : 1,MRPARTHSTOLIA for Petitioner(s) : 1,
Ms. MD
MEHTA, ASST. GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
NOTICE
SERVED BY DS for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
During
the course of hearing of these two petitions certain records were
produced by Ms. M.D. Mehta, the learned AGP appearing for the
respondents, which prima facie indicate that the notice has been
served on the petitioners. Mr. Tolia, the learned advocate appearing
for the petitioners, however, reiterates his submission that xerox
copy of the notice in question was given to the petitioners only
after the assessment order was passed by the Mamlatdar.
Ms.
Mehta is, therefore, directed to place the relevant documents along
with an affidavit of the responsible person on or before 1.2.2010.
The petitioners are directed to give their response on or before
3.2.2010.
Both
the petitions are therefore adjourned to 4.2.2010. To be placed in
the 1st Board.
(K.A.
Puj, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top