SCA/8171/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8171 of 2007 ========================================================= NAZARALLY NOORBHAI PATEL THR' ITS PARTNER - Petitioner(s) Versus STATE OF GUJARAT THR' COMMERCIAL TAX COMMI. & 3 - Respondent(s) ========================================================= Appearance : MR TANVISH BHATT FOR M/S WADIA GHANDY & CO for Petitioner(s) : 1, MR AMIT P.PATEL, AGP. for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE D.A.MEHTA and HONOURABLE MS.JUSTICE H.N.DEVANI Date : 31/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
Advocate for the petitioner seeks permission to withdraw the petition
so as to enable the petitioner to pursue its representation made on
18.12.2006 before the Department of Industries and which is stated to
be pending as of today. Learned Assistant Government Pleader states
that the representation shall be decided in accordance with law
within reasonable period of time.
Permission
to withdraw the petition is granted. The petition stands rejected as
withdrawn. Notice discharged. Ad-interim relief stands vacated.
(D.A.Mehta, J.)
(H.N.Devani, J.)
M.M.BHATT