Gujarat High Court High Court

Nitinchandra vs State on 16 March, 2010

Gujarat High Court
Nitinchandra vs State on 16 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3358/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3358 of 2010
 

 
 
=========================================================

 

NITINCHANDRA
SOMNATH RAWAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN RAVANI for
Petitioner(s) : 1, 
MR JASWANTR K SHAH AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the present
petition with a liberty to make application before the appropriate
authority for deciding the application preferred by the petitioner
before the State Entertainment Tax Commissioner, Gandhinagar.
Permission as prayed for is granted. Petition stands disposed of as
withdrawn.

(K.S.JHAVERI,
J.)

niru*

   

Top