Gujarat High Court High Court

N vs Commissioner on 2 September, 2011

Gujarat High Court
N vs Commissioner on 2 September, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1886/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

	
  SPECIAL CIVIL APPLICATION No. 1886 of 2011
 

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

 

N
B MAHIDA - Petitioner(s)
 

Versus
 

COMMISSIONER
- SALES TAX - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
MS.JHIRGA JHAVERI, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

				Date
: 02/09/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.N.K.Majmudar, appearing on behalf of petitioner
and learned Assistant Government Pleader Ms. Jhirga Jhaveri
appearing on behalf of respondent.

Note
for speaking to minutes has been filed by learned advocate
Mr.N.K.Majmudar dated 25.08.2011 where in it has been pointed out by
learned advocate Mr. N.K.Majmudar that in order dated 15.07.2011,
facts of another case has been incorporated by mistake. Therefore,
this entire case is required to be re-cast.

Considering
aforesaid submission made by learned advocate Mr.N.K.Majmudar, order
passed by this Court dated 15.07.2011, in Special Civil Application
No.1886 of 2011 is recalled and considering request, matter
adjourned to 14.09.2011. Accordingly, note for speaking to minutes
is disposed of.

(H.K.RATHOD,J)

Girish

   

Top