Gujarat High Court Case Information System
Print
SCA/16561/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16561 of 2010
=========================================
CLASSIC
NETWORK LTD - Petitioner(s)
Versus
DEPUTY
COMMISSIONER OF INCOME TAX- CIRCLE-1 - Respondent(s)
=========================================
Appearance
:
MR SN
SOPARKAR, SR. ADVOCATE with MRS SWATI SOPARKAR
for Petitioner(s) : 1,
MR
MR BHATT, SR. ADVOCATE with MRS MAUNA M BHATT for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)
1. Heard
Mr. S.N. Soparkar, learned senior advocate appearing on behalf of the
petitioner and Mr. M.R. Bhatt, learned senior advocate appearing on
behalf of the respondent.
2. Having
heard the learned advocates for the respective parties, the Court is
of the opinion that the matter requires consideration. Hence, rule
returnable on 14th March, 2011. Mrs. Mauna Bhatt, learned
standing counsel waives service of notice of rule on behalf of the
respondent. Ad-interim relief granted earlier to continue till the
final disposal of the petition.
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top