Gujarat High Court High Court

Commissioner vs M/S on 6 December, 2010

Gujarat High Court
Commissioner vs M/S on 6 December, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/462/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 462 of 2010
 

In


 

STAMP
NUMBER No. 2509 of 2010
 

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

 

COMMISSIONER
OF INCOME TAX - IV - Applicant(s)
 

Versus
 

M/S
SURBHI MILKFOOD & BEVERAGES LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Applicant(s) : 1, 
RULE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Fresh
notice of rule, returnable on 27th December 2010.

Direct
Service is permitted.

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top