Gujarat High Court High Court

Micro vs Commissioner on 21 January, 2011

Gujarat High Court
Micro vs Commissioner on 21 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15738/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15738 of 2010
 

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


 

MICRO
FORGE (INDIA) LTD - Petitioner(s)
 

Versus
 

COMMISSIONER
OF COMMERCIAL TAXES & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MANISH K KAJI for
Petitioner(s) : 1, 
ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1
- 4. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

In
the light of the provisions of sub-rule (2) of rule 37 of the
Gujarat Value Added Tax Rules, 2006, both the learned advocate for
the petitioner as well as the learned Assistant Government Pleader
pray for time to take instructions.

In
the circumstances, the matter to come up for hearing on
28.1.2011.

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top