Gujarat High Court High Court

Veera vs Unknown on 9 March, 2010

Gujarat High Court
Veera vs Unknown on 9 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/54/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 54 of 2009
 

With


 

TAX
APPEAL No. 55 of 2009
 

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


 

VEERA
EXPORTS - Appellant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
 

========================================= 
Appearance
: 
MR MANISH J
SHAH for
Appellant(s) : 1, 
MR MANISH R BHATT, SR. STANDING COUNSEL with MRS
MAUNA M BHATT for Opponent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 09/03/2010 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE D.A.MEHTA)

Learned
advocate for the appellant seeks permission to withdraw the appeals,
under instructions. Permission granted. The appeals stand dismissed
as withdrawn. Notice discharged.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top