Gujarat High Court High Court

Bhagubhai vs Union on 30 June, 2008

Gujarat High Court
Bhagubhai vs Union on 30 June, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8735/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8735 of 2008
 

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

BHAGUBHAI
H. PATEL & 3 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR MIHIR JOSHI
Sr. Advocate with MR TEJAS M BAROT for
Petitioner(s) : 1 - 4. 
MR RM CHHAYA for MR HARIN P RAVAL for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 30/06/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Leave
to amend the cause-title. Respondent No.2 may be deleted and
respondent No.1 ý Union of India shall be served through the
Secretary, Ministry of Finance, Department of Revenue, Government of
India, North Block, New Delhi ý 110 001.

Rule.

To be heard with Special Civil Application No.2981 of 2008 and
connected matters.

Notice
as to interim relief returnable on 21st July 2008.

Until
further orders, there shall be ad-interim injunction restraining the
respondents from recovering service tax on the rent in respect of the
immovable property in question.

We
also clarify that there is no ad-interim injunction against recovery
of service tax on any services as such, but there shall be no levy of
recovery of service tax on rental of the immovable property.

Mr
RM Chhaya, learned Standing Counsel waives service of Rule and
service of notice as to interim relief on behalf of respondent No.1.

Respondent
No.3 shall be served by Speed Post Acknowledgement Due at the
petitioner’s cost. Respondent No.4 shall be served by direct service.

(M.S.

SHAH, J.)

(D.H.

WAGHELA, J.)

zgs/-