Gujarat High Court
M/S vs Assistant on 18 October, 2010
Gujarat High Court Case Information System
Print
OJCA/403/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 403 of 2010
In
STAMP
NUMBER No. 2349 of 2009
=========================================
M/S
AMOLI ORGANICS PRIVATE LIMITED - Applicant(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX - Respondent(s)
=========================================
Appearance
:
MS BHOOMI
THAKORE for MRS SWATI SOPARKAR
for Applicant(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE K.A.PUJ
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 18/10/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE K.A.PUJ)
This
Court had issued rule on 27th September, 2010 and Direct
Service was permitted. Ms. Bhoomi Thakore, learned advocate for Mrs.
Soparkar submits that after taking direct service, papers are
misplaced. She, therefore, requested the Court to issue fresh notice
of rule. Accordingly, fresh notice of rule be issued making it
returnable on 23rd November, 2010.
(
K.A. Puj, J. )
(
Harsha Devani, J. )
hki
Top