Madras High Court
M/S.Madhu Twisting Co vs )The Deputy Commercial Tax … on 11 January, 2011
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 11.1.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.11373 of 2008
M/s.Madhu Twisting Co.,
represented by its Proprietrix,
Tmt.S.Madhu,
No.1, Rondala Govindan Street,
Shevapet,
Salem-2 ...Petitioner
Vs
1)The Deputy Commercial Tax Officer,
Shevapet (North) Assessment Circle,
Salem.
2)The Appellate Assistant Commissioner
(CT), C.T.Buildings,
Fort Main Road,
Salem. ...Respondents
Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Certiorari to call for the records on the files of the 2nd respondent in A.P.No.61/2007 dated 27.09.2007 and quash the same as being contrary to the principle laid down by the Honourable Supreme Court of India in the judgement reported in (2008) 13 VST Page 151 (SC) [Pandinjarekara Agencies Limited Vs.State of Kerala].
For petitioner : Mr.R.Senniappan
For respondents : Mr.J.Ganesan (T)
Government Advocate
O R D E R
Learned counsel for the petitioner submits that the petitioner has intended to avail the samadhan scheme and therefore, seeks permission to withdraw this writ petition. He has also made an endorsement to that effect.
2. Hence, the petitioner is permitted to avail the ‘samadhan scheme’ and the writ petition is dismissed, as withdrawn. No costs. Consequently, connected Miscallenous Petition is dismissed.
To:
1.The Deputy Commercial Tax Officer,
Shevapet (North) Assessment Circle,
Salem.
2.The Appellate Assistant Commissioner
(CT), C.T.Buildings,
Fort Main Road,
Salem