Gujarat High Court High Court

Bhojraj vs The on 9 August, 2010

Gujarat High Court
Bhojraj vs The on 9 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ITA/83/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

INCOME
TAX APPLICATION No.83 of 1998
 

To


 

INCOME
TAX APPLICATION No.87 of 1998
 
===================================================
 

BHOJRAJ
CHARITABLE TRUST - Applicant(s)
 

Versus
 

THE
INCOME-TAX OFFICER - Respondent(s)
 

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


Appearance
: 
MR MJ THAKORE for Applicant(s) :
1, 
None for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 09/08/2010 

 


 COMMON
ORAL ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Office
objection/s to be removed on or before 30th
August, 2010, failing which the matter/s shall stand rejected for
want of prosecution, without any further reference to the Court.

Registry
to place a copy of this order in connected matters.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top