Gujarat High Court High Court

Commissioner vs Issue on 6 July, 2011

Gujarat High Court
Commissioner vs Issue on 6 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/462/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 462 of
2007 
=========================================================

 

COMMISSIONER
OF INCOME TAX - Appellant(s)
 

Versus
 

DEVERSONS
INDUSTRIES LTD. - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH  BHATT, SR COUNSEL 
for
Appellant(s) : 1, 
RULE UNSERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Issue
fresh notice to the respondents of admission of appeal, returnable on
3.8.2011.

Direct
service is permitted.

In
case it is found that the Company is closed down or respondent is not
found at the last known address, it would be open for the appellant
to serve such notice by affixing the same on any conspicuous part of
the premise at the last known address.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top