Gujarat High Court High Court

Jivraj vs Deputy on 2 August, 2011

Gujarat High Court
Jivraj vs Deputy on 2 August, 2011
Author: Harsha Devani, H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14456/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14456 of 2010
 

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


 

JIVRAJ
TEA COMPANY - Petitioner(s)
 

Versus
 

DEPUTY
COMMISSIONER OF INCOME TAX CIRCLE-6 - Respondent(s)
 

========================================= 
Appearance
: 
MR MANISH J
SHAH for
Petitioner(s) : 1, 
MR KUNAN B NAIK for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)

On
behalf of the learned advocate for the respondent, a request is made
for time to take instructions. In the circumstances, the matter
stands adjourned to 17th January, 2011. Ad-interim relief
granted earlier to continue till then.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top