Allahabad High Court
M/S Baba Vishwakarma Engineering … vs Union Of India & Another on 3 February, 2010
Court No. - 37 Case :- WRIT TAX No. - 697 of 2009 Petitioner :- M/S Baba Vishwakarma Engineering Co (P) Ltd Respondent :- Union Of India & Another Petitioner Counsel :- A.P. Mathur Respondent Counsel :- S.C. (Income Tax),S. Chopra,S.P. Kesharwani Hon'ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.
The application is allowed.
The writ petition is dismissed as withdrawn.
3.2.2010
OP
Hon’ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.
The writ petition is dismissed as withdrawn.
For orders, see order of date passed on withdrawal application.
Order Date :- 3.2.2010
OP