Gujarat High Court High Court

Appearance : vs Mr Manish R Bhatt on 3 July, 2008

Gujarat High Court
Appearance : vs Mr Manish R Bhatt on 3 July, 2008
Author: D.A.Mehta,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7838/1997	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7838 of 1997
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE D.A.MEHTA 

 

 
HONOURABLE
MR.JUSTICE H.B.ANTANI
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

BHASKAR
PLASTICS PVT LTD 

 

Versus
 

DY
COMMISSIONER OF INCOME TAX (ASSESSMENT) 

 

=========================================================
 
Appearance : 
MR
MANISH J. SHAH for MR JP SHAH for Petitioner. 
MR MANISH R BHATT
for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned advocate
for the petitioner seeks permission to withdraw the petition, under
instructions, in light of the fact that there is an order made by the
Income Tax Appellate Tribunal in favour of the petitioner.

Permission as
sought for is granted. The petition is rejected as withdrawn. Rule is
discharged. Interim Relief stands vacated.

 


 


 


							[D.A.MEHTA,
J.]
 


 


 


mathew						[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top