Gujarat High Court High Court

Commissioner vs Unknown on 1 February, 2011

Gujarat High Court
Commissioner vs Unknown on 1 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1083/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1083 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-VI - Appellant(s)
 

Versus
 

RAJENDRA
SHIP BREAKERS PVT LTD - Opponent(s)
 

========================================= 
Appearance
: 
MRS MAUNA M
BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/02/2011 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

When
the matter is called out, learned advocate for the appellant is not
present. In the circumstances, in the interest of justice, the
matter is adjourned to 21st February, 2011.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top