Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Gujarat High Court

C.C.E And S.T., Rajkot vs Reliance Industries Ltd. on 24 October, 2019

Author: Harsha Devani

Bench: Harsha Devani, Sangeeta K. Vishen

           C/SCA/30305/2019                                 ORDER




                IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
             F/SPECIAL CIVIL APPLICATION NO. 30305 of 2019
                                     With
             F/SPECIAL CIVIL APPLICATION NO. 30306 of 2019
                                     With
             F/SPECIAL CIVIL APPLICATION NO. 30307 of 2019
                                     With
             F/SPECIAL CIVIL APPLICATION NO. 30308 of 2019
                                     With
             F/SPECIAL CIVIL APPLICATION NO. 30674 of 2019
                                     With
                     F/TAX APPEAL NO. 32147 of 2019
                                     With
                     F/TAX APPEAL NO. 32449 of 2019
                                     With
                     F/TAX APPEAL NO. 32450 of 2019
                                     With
                     F/TAX APPEAL NO. 32451 of 2019
                                     With
                     F/TAX APPEAL NO. 32536 of 2019
==========================================================
                PARAGON POLYMER PRODUCTS PVT. LTD.
                                    Versus
                           STATE OF GUJARAT
==========================================================
Appearance:
MR NITIN K MEHTA(3286) for the Petitioner(s) No. 1
==========================================================
  CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
          and
          HONOURABLE MS. JUSTICE SANGEETA K. VISHEN
                             Date : 24/10/2019
                         COMMON ORAL ORDER

(PER : HONOURABLE MS.JUSTICE HARSHA DEVANI) Office objections to be removed on or before 30th November 2019, failing which, the concerned matter will stand dismissed for non-prosecution.

Registry to place a copy of this order in each matter.

(HARSHA DEVANI, J) (SANGEETA K. VISHEN,J) RAVI P. PATEL Page 1 of 1 Downloaded on : Tue Dec 24 21:59:06 IST 2019