Gujarat High Court High Court

Banyan vs Asstt on 9 February, 2010

Gujarat High Court
Banyan vs Asstt on 9 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8035/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8035 of 1997
 

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

BANYAN
& BERRY CONSTRUCTION PVT LTD - Petitioner(s)
 

Versus
 

ASSTT
COMMISSIONER OF INCOME TAX - Respondent(s)
 

=========================================
 
Appearance : 
MR
JP SHAH for
Petitioner(s) : 1, 
MR MANISH R BHATT for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Mr.

J.P. Shah, the learned counsel appearing for the petitioner seeks
permission to withdraw this petition.

Permission
as prayed for is granted. This petition is accordingly disposed of as
withdrawn. Rule discharged without any order as to costs. Interim
relief stands vacated.

(K.A.

Puj, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top