Gujarat High Court Case Information System
Print
SCA/12242/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12242 of 2009
=========================================
NARVIRSINH
PARMAR LEGAL HEIR OF LATE RAMABEN D ZALA - Petitioner(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX - Respondent(s)
=========================================
Appearance :
MR. J.P.SHAH
with MR MANISH J SHAH for Petitioner(s) :
1,
MR. MANISH R. BHATT for MRS MAUNA M BHATT for
Respondent(s):1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
This
Court has issued notice on 24.11.2009 and ad-interim relief was
granted in terms of paragraph 11(C).
Heard
Mr. J.P.Shah, the learned Senior Counsel appearing for the
Petitioner and Mr. M.R.Bhatt, the learned Standing Counsel appearing
for the Respondent.
Having
considered the submissions and the pleadings of the parties, we are
of the view that the matter requires consideration, and hence
RULE , making it
returnable on 15.3.2010.
Mrs. Mauna
M. Bhatt, the learned Standing Counsel for the Revenue waives
service of notice of Rule.
Ad-interim
relief granted earlier shall operate as interim relief during the
pendency and final disposal of this petition.
(K.A.Puj,J)
(Rajesh H.
Shukla,J)
Jayanti*
Top