Gujarat High Court High Court

M/S vs Union on 18 March, 2010

Gujarat High Court
M/S vs Union on 18 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3283/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3283 of 2010
 

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


 

M/S
SATYAM CORPORATION, THROUGH PARTNER, PURSHOTTAMBHAI - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR AV
PRAJAPATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 18/03/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE H.N.DEVANI)

1. Heard
Mr. A.V. Prajapati, learned advocate for the petitioner.

2. Rule.

By way of ad-interim relief, the respondent no.3 is restrained from
enforcing recovery of any demand that may be raised as a result of
invocation of the Explanation inserted below Section 80-IB(10) with
retrospective effect from 01st April, 2001 till 19th
August, 2009.

3. Direct
Service is permitted qua respondents no.2 and 3. Notice to
respondent no.1 by Registered Post A.D.

(
D.A. Mehta, J. ) ( Harsha Devani, J. )

hki

   

Top