High Court Madhya Pradesh High Court

M/S Tafe Motors And Tractors Ltd. vs Assistant Commissioner Of … on 24 January, 2011

Madhya Pradesh High Court
M/S Tafe Motors And Tractors Ltd. vs Assistant Commissioner Of … on 24 January, 2011
                           W.P.No.1452/2011

      M/s Tafe Motors & Tractors Ltd.     Assistant Commissioner of
      Mandideep, Dist. Raisen            Commercial Tax, Bhopal & others




     24.1.2011
            Shri Sumit Nema, counsel for petitioner.
            Shri Naman Nagrath, Addl. A.G., for respondents.

Learned counsel for petitioner submitted that he may be
permitted to withdraw this petition with liberty to agitate all the
contentions of petitioner before the M.P.Commercial Tax Board,
Bhopal.

Prayer is not opposed by Shri Nagrath.

In view of aforesaid, petitioner is permitted to withdraw this
petition, with liberty as prayed.



       (Krishn Kumar Lahoti)                   (Smt.Sushma Shrivastava)
M.           JUDGE                                    JUDGE