Gujarat High Court Case Information System
Print
TAXAP/500/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 500 of 1999
=============================================
INCOME
TAX OFFICER - Appellant(s)
Versus
SMT.PRABHAVATI
M. MEHTA - Opponent(s)
=============================================
Appearance :
MRS
MAUNA M BHATT for Appellant(s) : 1,
DS AFF.NOT FILED (N) for
Opponent(s) : 1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/06/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
Learned counsel for the Department.
Learned
counsel for the Department has submitted that though sufficient
efforts have been made to serve the assessee, the assessee could not
be served. Learned counsel for the Department has also referred to
the letter dated 07.07.2008 received from the Income Tax Officer,
Ahmedabad-Ward 3(4) to the Counsel for the Department. That being the
fact situation, question raised in the Appeal shall remain
unanswered.
Tax
Appeal stands dismissed accordingly.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top