IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.5396 of 2011
====================================================
Bengali Singh (HUF), through its Karta Sri Bengali Singh, Aged about 77
years, S/o Late Sri Santlal, R/o Sumitra Sadan, Boring Road, P.O. & P.S.-
S.K.Puri in the town and District of Patna.
......... Petitioner
Versus
1. Commissioner of Income Tax-II , Patna (CIT)
2. Assistant Commissioner of Income Tax, Circle-4, Patna (ACIT)
........... Respondents
====================================================
APPEARANCE :
For the Petitioner : Dr. Ms. R. Usha, Advocate.
For the Respondents : Mr. Harshwardhan Prasad
With
Mrs. Archana Sinha, Advocates.
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 07.04.2011 Learned Advocate Ms. R. Usha appears for the
petitioner. She states that the petitioner wants to avail of the
alternative remedy. She, therefore, seeks leave to withdraw
this petition.
Leave is granted. The writ petition is disposed of as
withdrawn.
The petitioner will be at liberty to avail of the
alternative remedy in the same subject matter.
(R.M.Doshit, CJ.)
Sujit (Jyoti Saran,J.)