Gujarat High Court Case Information System
Print
SCA/762/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 762 of 2010
=========================================
MAHADEV
DEVELOPERS - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================
Appearance :
MR
RK PATEL for Petitioner(s) : 1,
SERVED BY RPAD - (R) for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 2 -
3.
MRS MAUNA M BHATT for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 15/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
This
petition was admitted on 1.2.2010 and ad interim relief was granted,
whereby the Respondent no.3 was directed not to enforce the recovery
of any demand that may be raised as a result of the invocation of
Explanation inserted below Section 80IB(10) with retrospective
effect from 1.4.2001.
Heard
Mr. R.K.Patel, the learned Counsel appearing for the Petitioner and
Mr. Manish R.Bhatt, the learned Senior Counsel appearing with Mrs.
Mauna M. Bhatt for the Respondent.
Having
considering the rival submissions, the ad interim relief granted
earlier shall continue as interim relief till the final disposal of
this petition.
To
be heard with Special Civil Application No. 12702 of 2009 and other
cognate matters.
(K.A.Puj,J)
(Rajesh
H. Shukla,J)
Jayanti*
Top