Gujarat High Court High Court

Jayeshbhai vs Assistant on 16 April, 2010

Gujarat High Court
Jayeshbhai vs Assistant on 16 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3085/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3085 of 2010
 

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


 

JAYESHBHAI
K MEHTA - Petitioner(s)
 

Versus
 

ASSISTANT
SALES TAX COMMISSIONER & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR NV
ANJARIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE H.N.DEVANI)

1. This
petition has been filed by the petitioner in his individual capacity
challenging order of attachment dated 25th August, 2009 on
the ground that the property in question belongs to the individual
and not to the Company in respect of whose dues the attachment is
sought to be made. Learned advocate for the petitioner states that
against the impugned order of attachment, the Company i.e. Mehta Deco
Board Private Limited has already preferred an appeal before the
appropriate forum. He, therefore, seeks permission to withdraw the
petition with a view to enable the petitioner to seek impleadment in
his individual capacity in the appeal preferred by the Company.

2. Permission
to withdraw the petition is granted. The petition stands disposed of
accordingly.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top