Gujarat High Court High Court

Dhara vs The on 25 November, 2010

Gujarat High Court
Dhara vs The on 25 November, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/98262009/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9826 of 2009
 

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


 

DHARA
VGETABLE OIL & FOODS CO LTD - Petitioner(s)
 

Versus
 

THE
DEPUTY COMMISSIONER OF INCOME TAX - Respondent(s)
 

=========================================
 
Appearance : 
MR.
S.N.SOPARKAR, SENIOR COUNSEL with MRS SWATI
SOPARKAR for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MRS MAUNA M BHATT for Respondent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
Petitioner has filed this petition under Article 226 of the
Constitution of India challenging the notice of reopening issued
under Section 148 of the Income Tax Act for assessment year 2002-03.
Reasons were recorded, against which objections were raised by the
Petitioners and those objections were considered by the Assessing
Officer.

Heard
Mr. S.N.Soparkar, the learned Senior Counsel appearing for the
Petitioner and Mr. Manish R. Bhatt, the learned Senior Standing
Counsel appearing for the Revenue.

The
matter was heard at length Yesterday and some queries were raised by
the Court, pursuant to which, a statement duly signed by the
Chartered Accountant of the Petitioner Company alongwith the
documents, is produced on record.

Having
considered the submissions and the documents on record, we are of
the prima facie view that the matter requires consideration by this
Court, and hence, this petition is Admitted
and Rule to be issued.

RULE.

Mrs. Mauna M. Bhatt, the learned Standing Counsel waives service of
Rule on behalf of the Respondent.

The
ad-interim relief granted earlier shall operate as interim relief
during the pendency and final disposal of this petition.

(K.A.Puj,J)

(Rajesh H.

Shukla,J)

Jayanti*

   

Top