Gujarat High Court
Bodal vs Asstt on 8 July, 2010
Gujarat High Court Case Information System
Print
SCA/7817/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7817 of 2010
=========================================
BODAL
CHEMICAL LIMITED - Petitioner(s)
Versus
ASSTT.
COMMISSIONER OF INCOME TAX, CIRCLE - 1 & 1 - Respondent(s)
=========================================
Appearance
:
MR RK PATEL
for Petitioner(s) : 1,
None
for Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
Mr. R.K. Patel, learned advocate for the petitioner.
2. Notice
returnable on 27th July, 2010. By way of ad-interim
relief, the respondent is permitted to proceed further with the
investigation and inquiry. However, final order shall not be passed
without the permission of this Court.
3. Direct
Service is permitted.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top