High Court Madras High Court

M/S.Ramsays Corporation vs The Commercial Tax Officer on 10 February, 2011

Madras High Court
M/S.Ramsays Corporation vs The Commercial Tax Officer on 10 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 10-02-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.35096 of 2007 and
M.P.No.1 of 2007
M/s.Ramsays Corporation
Represented by its Proprietor,
Mr.P.R.Ramasamy,
having registered office at 
18, Lodd Govindass Nagar Road,
Chennai-600 002.							.. Petitioner.

Versus

The Commercial Tax Officer,
Triplicane II Assessment Circle,
No.62, Cathedral Road, III Floor,
Chennai-600 086.							.. Respondent.

Prayer: Petition filed seeking for a writ of Certiorari, calling for the records pertaining to the roder of the respondent passed in his proceedings No.CST/617715/2004-2005, dated 31.8.2007, and quash the said order, dated 31.8.2007, in so far as it imposes penalty on the petitioner. 


		For Petitioner 	  : Mr.B.Soundarapandian

		For Respondent     : Mr.R.Mahadevan (AGP) (Taxes)

O R D E R

This writ petition was listed under the caption `for withdrawal’, based on the letter submitted by the learned counsel appearing for the petitioner. The learned counsel appearing for the petitioner had also sought the permission of this Court to withdraw this writ petition.
M.JAICHANDREN,J.

2. Based on the submission made by the learned counsel appearing for the petitioner and in view of the letter submitted by the counsel appearing for the petitioner, this writ petition is dismissed as withdrawn. No costs. Consequently, connected miscellaneous petition is closed.

Index:Yes/No 10-02-2011
Internet:Yes/No
csh

To

The Commercial Tax Officer,
Triplicane II Assessment Circle,
No.62, Cathedral Road, III Floor,
Chennai-600 086.

Writ Petition No.35096 of 2007