Gujarat High Court High Court

Mahendra vs Dy on 3 August, 2010

Gujarat High Court
Mahendra vs Dy on 3 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/286/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 286 of 2010
 

In


 

STAMP
NUMBER No. 2003 of
2010 
 
=================================================
 

MAHENDRA
AMBALAL PATEL - Applicant(s)
 

Versus
 

DY.
COMMISSIONER OF INCOME-TAX, CENT. CIR. 2(2) - Respondent(s)
 

================================================= 
Appearance
: 
MR
SN DIVATIA for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 03/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondents both in the matter of Civil Application and proposed
Tax Appeal. Direct notice is permitted. Post the matter before
appropriate Bench on 01.09.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top