Gujarat High Court
Burhankhan vs Sales on 23 December, 2010
Gujarat High Court Case Information System
Print
SCA/4343/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4343 of 2009
=========================================================
BURHANKHAN
KHALIDKHAN PATHAN - Petitioner(s)
Versus
SALES
TAX OFFICER (II) & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 3.
RULE SERVED
for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/12/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Mr. M.B.Gandhi and
Mr. Chinmay Gandhi, learned advocates for the petitioner have filed
a note stating that the petitioner has taken away the papers and
executed a writing to the effect that they are released from the
matter. A copy of the letter is annexed along with the note.
In the circumstances,
Registry is directed to delete the appearance of Mr. M.B.Gandhi and
Mr. Chinmay Gandhi, the learned advocates appearing on behalf of the
petitioner.
Notice to the
petitioner returnable on 28th January, 2011.
[HARSHA DEVANI, J.]
[H.B. ANTANI, J.]
pirzada/-
Top