Gujarat High Court
Baroda vs Unknown on 1 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/1398/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1398 of
2009
=========================================================
BARODA
EARTH PVT LTD - Appellant(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Learned
counsel Mr.U.D.Mehta for the appellant pointed out that the
appellant had simultaneously along with filing of the Tax Appeal had
also approached the Tribunal seeking rectification of the order
under challenge. He stated that such rectification application has
been granted and the Tribunal decided the appeal of the appellant
afresh by a decision dated 24.9.2010.
In
view of the above developments, this appeal has become infructuous.
Disposed of accordingly.
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top