Gujarat High Court High Court

Cadila vs Deputy on 30 March, 2010

Gujarat High Court
Cadila vs Deputy on 30 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3580/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3580 of 2010
 

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


 

CADILA
HEALTHCARE LTD - Petitioner(s)
 

Versus
 

DEPUTY
COMMISSIONER OF INCOME-TAX (OSD) OR HIS SUCCESSOR & 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
: 30/03/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE H.N.DEVANI)

1. Heard
Mr. R.K. Patel, learned advocate for the petitioner.

2. Notice
returnable on 13th April, 2010. Direct Service is
permitted.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top