Gujarat High Court Case Information System
Print
SCA/7795/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7795 of 2010
=========================================
JAYANTILAL
PRAVINKUMAR NI CO - Petitioner(s)
Versus
COMMISSIONER
OF INCOME TAX - Respondent(s)
=========================================
Appearance
:
MS BHOOMI M
THAKORE with MRS SWATI SOPARKAR
for Petitioner(s) : 1,
None
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 19/07/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
the learned advocate for the petitioner.
2. Learned
advocate has invited attention to Circular No.367 [F.No.
273/21/80-ITJ] dated 26th July, 1983 for the purpose of
contending that an order cannot be said to have been made “subject
of an appeal” if the appeal had been disposed of by the
Commissioner (Appeals) or the Appellate Tribunal without passing an
order under section 251(1) or 254(1) on merits.
3. Notice
returnable on 16th August, 2010.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top