Gujarat High Court High Court

Varun vs Union on 24 July, 2008

Gujarat High Court
Varun vs Union on 24 July, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/813120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8131 of 2008
 

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

VARUN
CONSTRUCTION CO. - Petitioner
 

Versus
 

UNION
OF INDIA & 1 - Respondents
 

====================================== 
Appearance
: 
MR SN DIVATIA for Petitioner. 
None
for Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 24/07/2008 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

RULE.

Notice as to interim relief returnable on 11.08.2008. Notice to the
learned Attorney General also returnable on 11.08.2008.

Till
the returnable date, there shall be ad interim stay against the
recovery on the basis of Addition of Rs.88,63,854/- as stated in the
assessment order at Annexure A to the petition.

Direct
service is permitted on respondent No.2. Respondent No.1 shall be
served by RPAD at the petitioner’s cost. Sd/- Sd/-

[K. A. PUJ, J.] [B.

N. MEHTA, J.]

Savariya

   

Top