Gujarat High Court
Tulsi vs Deputy on 11 January, 2011
Gujarat High Court Case Information System
Print
SCA/14455/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14455 of 2010
=========================================================
TULSI
DEVELOPERS - Petitioner(s)
Versus
DEPUTY
COMMISSIONER OF INCOME TAX ANAND CIRCLE - Respondent(s)
=========================================================
Appearance
:
MR
MANISH J SHAH for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
KM PARIKH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Heard Mr. J.P. Shah,
learned advocate for the petitioner and Mr. K.M. Parikh, learned
Standing Counsel for the respondent.
Having considered the
submissions advanced by the learned advocates of the parties, the
matter requires consideration. Hence, Rule returnable on 7th
February, 2011. Mr. K.M. Parikh waives service of Rule. Interim
relief granted earlier to continue till the final disposal of the
petition.
[HARSHA DEVANI, J.]
[H.B. ANTANI, J.]
pirzada/-
Top