Gujarat High Court High Court

Pradipbhai vs Assessment on 3 September, 2010

Gujarat High Court
Pradipbhai vs Assessment on 3 September, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/139/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 139 of 1996
 

 
 
=========================================================

 

PRADIPBHAI
J JARIWALA - Petitioner(s)
 

Versus
 

ASSESSMENT
AND RECOVERY OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KJ BRAHMBHATT for
Petitioner(s) : 1, 
MR PRASHANT G DESAI for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Ms.Varsha
Brahmbhatt, learned advocate for the petitioner, under instructions,
seeks permission to withdraw the petition.

Permission
as prayed for is granted. The petition is rejected as withdrawn. Rule
is discharged. Interim relief, if any, stands vacated. No order as to
costs.

(Harsha
Devani, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top