Gujarat High Court High Court

Commissioner vs Kay on 12 July, 2010

Gujarat High Court
Commissioner vs Kay on 12 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/180/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 180 of 2010
 

In


 

STAMP
NUMBER No. 715 of 2010
 

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

 

COMMISSIONER
OF INCOME TAX - Applicant(s)
 

Versus
 

KAY
VEE AEROPHARMA PVT. LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT
for
Applicant 
None for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE      MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  12th July 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Perused the Application. Taking into consideration the fact that the
applicant has filed M.C.A for review and not a Tax Appeal, it is
ordered to issue notice on the earlier C.A and the Misc. Civil
Application for review. The order dated 29.6.2001 stands modified to
that extent.

The present C.A No. 180/2010 stands disposed of.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top