Gujarat High Court Case Information System Print SCA/2816/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 2816 of 2010 ========================================= ABHIJIT MITRA - Petitioner(s) Versus INCOME TAX OFFICER, WARD 3, & 2 - Respondent(s) ========================================= Appearance : MR RK PATEL for Petitioner(s) : 1, None for Respondent(s) : 1 - 3. ========================================= CORAM : HONOURABLE MR. JUSTICE D.A.MEHTA and HONOURABLE MS. JUSTICE H.N.DEVANI Date : 02/03/2010 ORAL ORDER
(Per :
HONOURABLE MR. JUSTICE D.A.MEHTA)
1. Learned
advocate for the petitioner states, under instructions, that the
petitioner shall file objections before the respondent authority as
per settled legal position without prejudice to the rights and
contentions of the petitioner. Learned advocate for the petitioner,
therefore, seeks permission to withdraw the petition.
2. Accordingly,
without recording anything on merits, permission is granted to
withdraw the petition to enable the petitioner to move the respondent
authority in accordance with law by filing necessary objections. The
petition stands rejected as withdrawn having been filed at a
premature stage.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top