Gujarat High Court
The vs Bhakti on 8 September, 2008
Gujarat High Court Case Information System
Print
OJCA/246/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.246 of 2008
In
TAX
APPEAL No.566 of 2008
===================================================
THE
COMMISSIONER OF INCOME TAX-I - Applicant(s)
Versus
BHAKTI
CONSTRUCTION - Respondent(s)
===================================================
Appearance
:
MR MR BHATT, SENIOR
ADVOCATE, with MRS MAUNA M BHATT for
Applicant(s) : 1
MR SN
SOPARKAR, SENIOR ADVOCATE, with
MRS SWATI SOPARKAR for Respondent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 08/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
Senior Advocate appearing for the applicant seeks permission to
withdraw the application, under instructions, so as to enable the
applicant to file a fresh application in accordance with law.
Permission
granted to withdraw the application, subject to the fresh
application, that may be preferred, being dealt with in accordance
with law. The application stands rejected as withdrawn.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[BANKIM
N. MEHTA,J]
***
Bhavesh*
Top