Gujarat High Court Case Information System
Print
SCA/11635/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11635 of 2008
======================================
SANJAY
SADASHIV VYAS - Petitioner
Versus
STATE
OF GUJARAT & 3 - Respondents
======================================
Appearance
:
MR RAMKRISHNA B DAVE for
Petitioner.
MR SUNIT SHAH, GOVERNMENT PLEADER for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/09/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Mr.
Ramkrishna B. Dave, learned advocate appearing for the petitioner
seeks permission to withdraw the present petition with a view to make
appropriate representation before the taxation authorities. He
states that the petitioner will make the representation within a
period of one week from today.
Permission
as prayed for is granted. This petition is disposed of as withdrawn.
If such a representation is made by the petitioner to the taxation
authority, the same shall be considered within three weeks from the
date of receipt of such representation. Sd/-
[K. A. PUJ, J.]
Sd/-
[RAJESH H. SHUKLA,
J.]
Savariya
Top