Allahabad High Court High Court

M/S Baba Vishwakarma Engineering … vs Union Of India & Another on 3 February, 2010

Allahabad High Court
M/S Baba Vishwakarma Engineering … vs Union Of India & Another on 3 February, 2010
Court No. - 37

Case :- WRIT TAX No. - 697 of 2009

Petitioner :- M/S Baba Vishwakarma Engineering Co (P) Ltd
Respondent :- Union Of India & Another
Petitioner Counsel :- A.P. Mathur
Respondent Counsel :- S.C. (Income Tax),S. Chopra,S.P. Kesharwani

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

The application is allowed.

The writ petition is dismissed as withdrawn.

3.2.2010

OP

Hon’ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.

The writ petition is dismissed as withdrawn.

For orders, see order of date passed on withdrawal application.

Order Date :- 3.2.2010
OP