Gujarat High Court High Court

National vs Deputy on 8 February, 2011

Gujarat High Court
National vs Deputy on 8 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14449/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14449 of 2010
 

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

NATIONAL
DAIRY DEVELOPMENT BOARD - Petitioner(s)
 

Versus
 

DEPUTY
COMMISSIONER OF INCOME TAX ANAND CIRCLE - Respondent(s)
 

========================================= 
Appearance
: 
MRS SWATI
SOPARKAR for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR KM
PARIKH for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

On
behalf of the petitioner, a request is made for adjournment on the
ground of non-availability of the counsel. In the circumstances, the
matter is adjourned to 14th February, 2011. Ad-interim
relief granted earlier to continue till then.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top