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]

Bombay High Court

Fine Jewellery Manufacturing Limited vs Assistant Commissioner Of Income-Tax - ... on 5 July, 2022

Author: Abhay Ahuja

Bench: Dhiraj Singh Thakur, Abhay Ahuja

          Digitally
          signed by
          RUSHIKESH
RUSHIKESH V PATIL
V PATIL   Date:
          2022.07.07
          11:08:30
          +0530
                                                                       Praecipe WP(L).5119.2022 OS.doc


                                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          ORDINARY ORIGINAL CIVIL JURISDICTION
                                              WRIT PETITION (L) NO. 5119 OF 2022

                       Fine Jewellery Manufacturing Limited                    ..    Petitioner
                                    Versus

                       Assistant Commissioner of Income Tax,
                       1(3)(1), Mumbai & Ors.                                  ..    Respondents

                                                         ****
                       Mr. Dharan V. Gandhi, Advocate for the Petitioner.
                                                             ****
                                                      CORAM : DHIRAJ SINGH THAKUR AND
                                                              ABHAY AHUJA, JJ.
                                                      DATE      : 05th JULY, 2022.
                       P.C:

                       .            Not on Board. Mentioned.


2. Learned Counsel for the Petitioner states that on 26 th April, 2022, upon request of learned Counsel for the Respondents, the matter was adjourned to 28th June, 2022 and ad-interim relief granted earlier was extended till 02nd July, 2022. It is stated that the matter is not listed for hearing on 28th June, 2022.

3. Ofce is directed to list the matter on 01st August, 2022. Ad-interim relief granted on 22nd March, 2022 shall remain in force till 10 th August, 2022.




                       (ABHAY AHUJA, J.)                              (DHIRAJ SINGH THAKUR, J.)

                       R.V. Patil                                                                   1 of 1