Gujarat High Court
The vs Labh on 1 August, 2011
Gujarat High Court Case Information System
Print
OJCA/6/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6 of 2011
In
TAX
APPEAL No. 1198 of 2007
=================================================
THE
COMMISSIONER OF INCOME TAX- II - Applicant(s)
Versus
LABH
CONSTRUCTION & INDUSTRIESLTD. - Respondent(s)
=================================================
Appearance
:
MR MR BHATT, SR.
ADV, with MRS
MAUNA M BHATT for Applicant(s) : 1,
MR SAURABH N. SOPARKAR,SR.
ADV. WITH MS BHOOMI THAKORE with MRS SWATI SOPARKAR for Respondent(s)
: 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Revenue
has filed this application seeking stay of the judgment of the
Tribunal, which is impugned in Tax Appeal No.1198 of 2007.
Having
heard learned advocates for the parties, in view of the factual
situation emerging, though we are not inclined to grant prayer for
staying the Tribunal’s judgment, we would like to attempt to hear the
Tax Appeal No.1198 of 2007 and the same is ordered to be placed for
hearing on 27.9.2011. This application is disposed of accordingly.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J.)
sudhir
Top