Gujarat High Court
Pradipbhai vs Assessment on 3 September, 2010
Gujarat High Court Case Information System
Print
SCA/139/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 139 of 1996
=========================================================
PRADIPBHAI
J JARIWALA - Petitioner(s)
Versus
ASSESSMENT
AND RECOVERY OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KJ BRAHMBHATT for
Petitioner(s) : 1,
MR PRASHANT G DESAI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/09/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
Ms.Varsha
Brahmbhatt, learned advocate for the petitioner, under instructions,
seeks permission to withdraw the petition.
Permission
as prayed for is granted. The petition is rejected as withdrawn. Rule
is discharged. Interim relief, if any, stands vacated. No order as to
costs.
(Harsha
Devani, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top