Gujarat High Court
Messrs vs Unknown on 22 July, 2010
Gujarat High Court Case Information System
Print
TAXAP/1644/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.1644 of 2009
===================================================
MESSRS
RAJAN PRINTS - Appellant(s)
Versus
COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS-Opponent
===================================================
Appearance
:
MR PARESH M DAVE for Appellant(s) :
1,
None for Opponent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 22/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
Learned
advocate for the appellant seeks permission to withdraw the appeal,
under instructions, so as to enable the appellant to move
appropriate application seeking rectification of mistake before the
Tribunal.
Permission
to withdraw the appeal is granted. The appeal is dismissed as
withdrawn.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top