Gujarat High Court
Maha vs State on 1 April, 2011
Gujarat High Court Case Information System
Print
SCA/13813/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13813 of 2010
=================================================
MAHA
SHAKTI COKE & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance
:
M/S
WADIA GHANDY &CO for Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER
for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 01/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Draft
amendment is allowed.
Petition
is being heard from time to time for final disposal. However, for
want of time, hearing is not concluded. It is pointed out that in the
meantime, State is demanding recovery of tax exemption benefits.
To
examine the issue further, S.O to 15.4.2011, till then there shall be
no coercive recovery.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top