Gujarat High Court High Court

Commissioner vs Gujarat on 30 November, 2010

Gujarat High Court
Commissioner vs Gujarat on 30 November, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/149/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 149 of 2010
 

In


 

TAX
APPEAL No. 121 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX - GANDHINAGAR - Applicant(s)
 

Versus
 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Applicant(s) : 1, 
MRS SWATI SOPARKAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 30/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Mr.M.R.

Bhatt, learned senior advocate appearing on behalf of the applicant
states that he does not press this application.

In
the circumstances, the application stands disposed of accordingly, as
not pressed.

(HARSHA
DEVANI, J.)

(H.B.ANTANI,
J.)

Hitesh

   

Top