Gujarat High Court High Court

Commissioner vs Sarjan on 1 August, 2011

Gujarat High Court
Commissioner vs Sarjan on 1 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/96/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

MISC.
CIVIL APPLICATION No. 96 of 2011
 

In


 

TAX
APPEAL No. 2287 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-IV - Applicant(s)
 

Versus
 

SARJAN
REALITIES LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT
for
Applicant(s) : 1, 
MR TUSHAR P HEMANI for Respondent(s) :
1, 
=========================================================
  

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI     1st August 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

It
is urged by learned counsel Ms. Mauna Bhatt that in the body portion
of the Order dated 3rd May 2011, rendered in Tax Appeal
No. 2288 of 2009, reference given of earlier Tax Appeal No. 730 of
2009 instead of Tax Appeal No. 703 of 2009 needs correction.

Request
is acceded to. In place of Tax Appeal No. 730 of 2009 incorporation
be made of Tax Appeal No. 703 of 2009. Accordingly, correction
be carried out. Misc. Civil Application stands disposed of.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top