Gujarat High Court High Court

Ashokbhai vs Commissioner on 8 November, 2011

Gujarat High Court
Ashokbhai vs Commissioner on 8 November, 2011
Author: J.M.Panchal, Honble Kumari,
  
 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