Gujarat High Court High Court

Brajmohan vs Asst on 5 August, 2008

Gujarat High Court
Brajmohan vs Asst on 5 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1713220/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17132 of 2007
 

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

 

BRAJMOHAN
AGARWAL & 1 - Petitioner(s)
 

Versus
 

ASST.
COMMI. OF I.T. & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SWATI SOPARKAR for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1 - 2. 
MR
BB NAIK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Heard
Mr. Tushar Hemani, learned advocate appearing for Mrs.Swati Soparkar,
learned advocate for the petitioner and Mr.B.B.Naik, learned Standing
Counsel for the Revenue. Having regard to the facts and
circumstances of the case, we are of the view that the issue raised
in the present petition requires consideration by this Court.
Accordingly, this petition is admitted and rule is issued making it
returnable on 8.9.2008. This Court has passed an order on 25.4.2008
directing the respondent not to take coercive steps for recovery of
tax. The same interim relief to continue till final disposal of this
petition.

(K. A. PUJ, J.) (B. N. MEHTA, J.)

kks

   

Top