Gujarat High Court High Court

Sarladevi vs Asstt on 1 February, 2011

Gujarat High Court
Sarladevi vs Asstt on 1 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12241/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12241 of 2009
 

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


 

SARLADEVI
MANOJKUMAR SARAWAGI - Petitioner(s)
 

Versus
 

ASSTT.
COMMISSIONER OF INCOME TAX - Respondent(s)
 

========================================= 
Appearance
: 
MR MANISH J
SHAH for
Petitioner(s) : 1, 
MR BB NAIK, SR. ADVOCATE with MRS MAUNA M BHATT
for Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/02/2011 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

On
the last occasion, Mr. B.B. Naik, learned senior advocate had prayed
for time to obtain the case papers. However, today, neither the
learned advocate for the petitioner nor the learned advocate for the
respondent are present. In the circumstances, in the interest of
justice, the matter is adjourned to 14th February, 2011.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top