Gujarat High Court
Katira vs Union on 27 January, 2011
Gujarat High Court Case Information System
Print
CA/7/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11781 of 2009
=================================================
KATIRA
CONSTRUCTION LTD., - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=================================================
Appearance :
MR
SN SOPARKAR, SR. ADVOCATE with MRS
SWATI SOPARKAR for Petitioner(s) : 1,
None for Respondent(s) : 1,
3,
MR MR BHATT, SR. ADVOCATE with MRS MAUNA M BHATT for
Respondent(s) : 2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
After
some arguments, the learned counsel for the petitioner does not press
this application. It is accordingly dismissed being not pressed.
However,
taking into the consideration the nature of the case, Special Civil
Application Nos. 11781, 10828 to 10835 of 2009 and all connected
matters in which Section 80-IA(4) of the Income-tax Act, 1961
(Explanation inserted by Finance (No. 2) Act, 2009) has been
challenged, be listed on 14th March, 2011 at 2.30 PM.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top