Gujarat High Court Case Information System
Print
SCA/2816/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2816 of 2010
=========================================
ABHIJIT
MITRA - Petitioner(s)
Versus
INCOME
TAX OFFICER, WARD 3, & 2 - Respondent(s)
=========================================
Appearance
:
MR RK PATEL
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
: 02/03/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE D.A.MEHTA)
1. Learned
advocate for the petitioner states, under instructions, that the
petitioner shall file objections before the respondent authority as
per settled legal position without prejudice to the rights and
contentions of the petitioner. Learned advocate for the petitioner,
therefore, seeks permission to withdraw the petition.
2. Accordingly,
without recording anything on merits, permission is granted to
withdraw the petition to enable the petitioner to move the respondent
authority in accordance with law by filing necessary objections. The
petition stands rejected as withdrawn having been filed at a
premature stage.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top