Gujarat High Court High Court

M.M.Lahori vs Commissioner on 24 July, 2008

Gujarat High Court
M.M.Lahori vs Commissioner on 24 July, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2878620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28786 of 2007
 

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

 

M.M.LAHORI
- Petitioner(s)
 

Versus
 

COMMISSIONER
OF INCOME TAX - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Office
is directed to issue notice to the petitioner, who is appearing as
party in person, as the petitioner may not be aware about the
fixation of this petition. The hearing is now fixed on 7.8.2008. It
is to be made clear in the notice that if on the next date the
petitioner would not remain present, the petition would be heard and
decided on its own merits.

(K. A. PUJ, J.) (B. N. MEHTA, J.)

kks

   

Top