High Court Punjab-Haryana High Court

M/S Seetal Khurana Foods vs Income Tax Officer on 4 November, 2009

Punjab-Haryana High Court
M/S Seetal Khurana Foods vs Income Tax Officer on 4 November, 2009
     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH


                                             CWP No.16747 of 2009

                                      Date of Order: 4.11.2009



M/s Seetal Khurana Foods

                                                          ...Petitioner

                                    Versus

Income Tax Officer, Ward-I(1), Bathinda and another

                                                          ....Respondents

CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Binderjit Singh, Advocate for the petitioner.

1. To be referred to the Reporter or not?

2. Whether the judgment should be reported in the Digest?

M.M. KUMAR,J

Learned counsel for the petitioner requests for withdrawal of

the petition with liberty to raise all the issues before the Assessing

Authority.

Ordered accordingly.




                                                    ( M.M. KUMAR )
                                                         JUDGE




November 04, 2009                                   ( JASWANT SINGH )
manoj                                                     JUDGE