Gujarat High Court
Priyamvada vs Asst on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/16621/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16621 of 2010
=========================================================
PRIYAMVADA
KUMARI RATHORE - Petitioner(s)
Versus
ASST.
COMMISSIONER OF INCOME TAX & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MANISH J SHAH for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR KM PARIKH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Since
at the time of admission of the petition, Shri K.M. Parikh for
respondent had waived rule, there is no question of payment of
process fee.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top