Allahabad High Court
M/S Suruchi Foods Ltd. vs State Of U.P. Thru’ Institutional … on 29 July, 2010
Court No. - 37 Case :- WRIT TAX No. - 1176 of 2005 Petitioner :- M/S Suruchi Foods Ltd. Respondent :- State Of U.P. Thru' Institutional Finance Secy. And Others Petitioner Counsel :- Piyush Agrawal,Amit Jaitly,Bharat Ji Agarwal Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Sri Bharat Ji Agrawal, learned Senior Advocate, appearing on
behalf of the petitioner states that during the pendency of the writ
petition, the appeal has been decided by the Tribunal adjudicating
the issue involved in favour of the petitioner. Therefore, the
petitioner does not want to press this writ petition.
The writ petition is accordingly dismissed as not pressed. Interim
order, if any, stands vacated.
Order Date :- 29.7.2010
OP