Gujarat High Court
Next vs Union on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/9661/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9661 of
2010
=================================================
NEXT
RETAIL INDIA LTD THROUGH RAM PRASAD KABRA - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 64 - Respondent(s)
=================================================
Appearance
:
MR
NAVIN K PAHWA for Petitioner(s) : 1,
None for Respondent(s) : 1 -
65.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on respondents. Direct notice is permitted. Notice on learned
Attorney General to be issued as vires of certain provisions of
Finance Act, 1994 as amended by Finance Act, 2007 and Finance Act
2008 and Finance Act, 2010 have been challenged. Post the matter on
07.09.2010 within ten cases in the 1st board. Question of
granting interim relief will be considered on the next date.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top