Gujarat High Court
Drill vs Income on 24 October, 2008
Gujarat High Court Case Information System
Print
OJCA/293/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.293 of 2008
In
TAX
APPEAL No.826 of 2006
=======================================================
DRILL
ROD MACHINERY PVT.LTD. - Applicant(s)
Versus
INCOME
TAX OFFICER - Respondent(s)
=======================================================
Appearance
:
MRS SWATI SOPARKAR for Applicant(s)
: 1,
MRS MAUNA
M BHATT for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 24/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
This
application seeks stay against demand and recovery proceedings for
Assessment Year 1997-98 pending hearing and final disposal of the
main matter being Tax Appeal No.826 of 2006.
Heard
the learned advocate for the appellant-applicant. Considering the
facts of the case the request for stay of demand is not accepted.
The
alternative prayer to fix the appeal out of turn is also not
accepted. Appeal to come up for hearing as
and when appeals of 2006 are listed. The application stands disposed
of accordingly.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[SMT.
ABHILASHA KUMARI,J]
Bhavesh*
Top