Gujarat High Court
The vs In The Circumstances on 24 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/257/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 257 of 2007
=========================================================
THE
COMMISSIONER OF INCOME TAX - Appellant(s)
Versus
M/S
CORNERSTONE BRANDS LTD. - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 24/06/2011
ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Endorsement on the
board shows that rule is unserved.
In the circumstances,
fresh notice of rule be issued to the unserved respondent returnable
on 25th July, 2011. Direct service is permitted.
[HARSHA DEVANI, J.]
[R.M. CHHAYA, J.]
pirzada/-
Top