High Court Patna High Court - Orders

Bengali Singh (Huf) vs Commissioner Of Income Tax-Ii, on 7 April, 2011

Patna High Court – Orders
Bengali Singh (Huf) vs Commissioner Of Income Tax-Ii, on 7 April, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA

                              CIVIL WRIT JURISDICTION CASE No.5396 of 2011

                     ====================================================
                     Bengali Singh (HUF), through its Karta Sri Bengali Singh, Aged about 77
                     years, S/o Late Sri Santlal, R/o Sumitra Sadan, Boring Road, P.O. & P.S.-
                     S.K.Puri in the town and District of Patna.
                                                                              ......... Petitioner
                                                        Versus
                     1. Commissioner of Income Tax-II , Patna (CIT)
                     2. Assistant Commissioner of Income Tax, Circle-4, Patna (ACIT)
                                                                          ........... Respondents
                     ====================================================
                     APPEARANCE :

                     For the Petitioner  : Dr. Ms. R. Usha, Advocate.
                     For the Respondents : Mr. Harshwardhan Prasad
                                                 With
                                           Mrs. Archana Sinha, Advocates.
                     ====================================================
                     CORAM: HONOURABLE THE CHIEF JUSTICE
                                     And
                     HONOURABLE MR. JUSTICE JYOTI SARAN
                     ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 07.04.2011 Learned Advocate Ms. R. Usha appears for the
petitioner. She states that the petitioner wants to avail of the
alternative remedy. She, therefore, seeks leave to withdraw
this petition.

Leave is granted. The writ petition is disposed of as
withdrawn.

The petitioner will be at liberty to avail of the
alternative remedy in the same subject matter.


                                                               (R.M.Doshit, CJ.)


Sujit                                                           (Jyoti Saran,J.)