Gujarat High Court High Court

B vs Dy on 16 April, 2010

Gujarat High Court
B vs Dy on 16 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3623/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3623 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 3625 of 2010
 
 
=========================================================

B
NANJI ENTERPRISE LTD THRO. DIRECTOR SANDIP – Petitioner(s)

Versus

DY.

COMMISSIONER OF INCOME TAX & 2 – Respondent(s)

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

Appearance
:

MR
PR NANAVATI for
Petitioner(s) : 1,MR RAJESH H SAHJANI for Petitioner(s) : 1,
None
for Respondent(s) : 1 –

3.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE BHAGWATI PRASAD

and

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 16/04/2010

ORAL
COMMON ORDER :

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Notice
to respondent no. 3 only for the prayer in relation to the completion
certificate, returnable on 28/04/2010. D S permitted.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top