Gujarat High Court
Assistant vs Bharatbhai on 31 July, 2008
Gujarat High Court Case Information System
Print
CA/547120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5471 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5294 of 2008
=========================================================
ASSISTANT
DIRECTOR OF INCOME TAX - Petitioner(s)
Versus
BHARATBHAI
MADHAVBHAI KHALASI & 4 - Respondent(s)
=========================================================
Appearance :
MRS
MAUNA M BHATT for Petitioner(s) : 1,MR MANISH R
BHATT for Petitioner(s) : 1,
MR APURVA R KAPADIA for Respondent(s)
: 1 - 2.
MS BHAVIKA KOTECHA, AGP for Respondent(s) : 3,
None
for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 31/07/2008
ORAL
ORDER
Considering
the facts and circumstances, the Income Tax Department, applicant
herein, is permitted to be impleaded as party in the main Special
Civil Application since the subject matter of the Special Civil
Application is now concerning to the Income Tax Department also and
ultimately, if final order is passed, the Income Tax Department will
be required to be heard. Hence, the applicant is be permitted to be
impleaded as party in the main Special Civil Application No.5294/08.
Application
disposed of accordingly.
(JAYANT PATEL, J.)
*bjoy
Top