Gujarat High Court High Court

Director vs Unknown on 22 March, 2010

Gujarat High Court
Director vs Unknown on 22 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/628/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No.628 of 2010
 

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

DIRECTOR
OF INCOME TAX (EXEMPTION) - Appellant(s)
 

Versus
 

SHIA
DAWOODI BOHRA JAMAT - Opponent(s)
 


=================================================== 
Appearance
: 
MR MR BHATT, SR. STANDING COUNSEL, with MRS
MAUNA M BHATT for Appellant(s) : 1, 
None for Opponent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 22/03/2010 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Heard
learned Senior Standing Counsel for the appellant.

Considering
the nature of the order made by the Tribunal, NOTICE for final
disposal returnable on 12.04.2010.

Sd/-

[D.

A. MEHTA, J]

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top