High Court Madhya Pradesh High Court

Ganesh Sugandhi Bhandar vs Secretary The State Of Madhya … on 22 February, 2011

Madhya Pradesh High Court
Ganesh Sugandhi Bhandar vs Secretary The State Of Madhya … on 22 February, 2011
                              W.P. No.1533 of 2010.




        22.2.2011.
               Shri Sanjay Mishra, for the petitioner.
               Shri Samdarshi Tiwari, GA for the respondents.

This petition is directed against an order dt.7.12.2009
(Annexure-P/8) in Case No.76/Prantiya/09-10 by which the
revision of the petitioner was decided exparte as the petitioner
failed to appear before the authority on 10.11.2009, the date fixed
by the revisional authority for hearing of the matter.

After arguing the matter, learned counsel for the petitioner
submitted that he may be permitted to withdraw this petition with
liberty to move an appropriate application before the revisional
authority for rehearing of the revision as provided under sub-rule
(4) of Rule 79 of the M.P. Commercial Tax Rules 1995.

Prayer of the petitioner has not been opposed by Shri
Samdarshi Tiwari, GA.

In view of the aforesaid, petitioner is permitted to withdraw
this petition with liberty as prayed. No order as to costs.





               (Krishn Kumar Lahoti)              (Smt.S.Shrivastava)
                      Judge                                Judge




Khan*