Gujarat High Court Case Information System
Print
SCA/10659/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10659 of 2009
With
SPECIAL
CIVIL APPLICATION No. 10676 of 2009
With
SPECIAL
CIVIL APPLICATION No. 10677 of 2009
With
SPECIAL
CIVIL APPLICATION No. 12241 of 2009
With
SPECIAL
CIVIL APPLICATION No. 10915 of 2009
=========================================================
MITABEN
R SHAH - Petitioner(s)
Versus
DEPUTY
COMMISSIONER OF INCOME TAX & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MANISH J SHAH for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2.
MRS
MAUNA M BHATT for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 16/02/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
1. All
these matters are heard to some extent. In the first four matters, in
the affidavit-in-reply, there is an averement with regard to a note,
which is said to have been attached with the said affidavit-in-reply
on record. Mr.B.B. Naik, learned Senior Counsel appearing for the
Revenue has sought for sometime to produce the said note on the
record of these petitions. Petitions are heard to some extent and
further submissions are to be made after considering the note that
may be produced on record.
2. Office
is directed to place Special Civil Application No.3738/2009 along
with this group on 22.02.2010.
(K.A.Puj,J.)
(Rajesh H. Shukla,J.)
rakesh/
Top