Gujarat High Court High Court

Sanjay vs State on 18 September, 2008

Gujarat High Court
Sanjay vs State on 18 September, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11635/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11635 of 2008
 

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

SANJAY
SADASHIV VYAS - Petitioner
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

====================================== 
Appearance
: 
MR RAMKRISHNA B DAVE for
Petitioner. 
MR SUNIT SHAH, GOVERNMENT PLEADER for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/09/2008 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Mr.

Ramkrishna B. Dave, learned advocate appearing for the petitioner
seeks permission to withdraw the present petition with a view to make
appropriate representation before the taxation authorities. He
states that the petitioner will make the representation within a
period of one week from today.

Permission
as prayed for is granted. This petition is disposed of as withdrawn.
If such a representation is made by the petitioner to the taxation
authority, the same shall be considered within three weeks from the
date of receipt of such representation. Sd/-

[K. A. PUJ, J.]

Sd/-

[RAJESH H. SHUKLA,
J.]

Savariya

   

Top