Gujarat High Court
Union vs Ap on 16 September, 2008
Gujarat High Court Case Information System
Print
SCA/2183820/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21838 of 2005
==============================================
UNION
OF INDIA & 2 - Petitioner(s)
Versus
AP
SRIVASTAVA, COMMISSIONER OFINCOME TAX-II - Respondent(s)
==============================================
Appearance
:
MRS MAUNA M BHATT for
Petitioner(s) : 1 - 3.MR MANISH R BHATT for Petitioner(s) : 1 - 3.
MS
PAURAMI B SHETH for Respondent(s) :
1,
==============================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 16/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel for the petitioner submitted that the petition has become
infructuous in view of the fact that the original application pending
before the Central Administrative Tribunal is not pressed by the
respondent. Accordingly, the petition is disposed as infructuous and
Rule is discharged with no order as to costs.
Sd/-
(
Bhagwati Prasad,J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top