Gujarat High Court High Court

Shanti vs Income on 29 November, 2010

Gujarat High Court
Shanti vs Income on 29 November, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15068/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15068 of 2010
 

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


 

SHANTI
ENTERPRISE - Petitioner(s)
 

Versus
 

INCOME
TAX OFFICER WARD 2 (2) - Respondent(s)
 

========================================= 
Appearance
: 
MR JP SHAH
for MR MANISH J SHAH for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. Heard
Mr. J.P. Shah, learned advocate for Mr. Manish J. Shah, learned
advocate for the petitioner.

2. Notice
returnable on 20th December, 2010. By way of ad-interim
relief, the respondent is restrained from proceeding further pursuant
to the notice issued under section 148 of the Income Tax Act, 1961
(Exh. ‘F’) till then.

3. Direct
Service is permitted.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top