Madhya Pradesh High Court
Shri Mahila Gruh Udyog Lijjat … vs The Income Tax Officer on 27 July, 2011
1.....
W.P. No. 12253 of 2011
27.07.2011
Shri Sumit Nema, Counsel for the petitioner.
Shri Sanjay Lal, Counsel for the respondents.
Learned counsel for the petitioner submitted that he has
received assurance from respondent No.2 that no recovery shall
be affected against the petitioner till the decision on the appeal
so he may be permitted to withdraw this petition.
Prayer is not opposed by the learned counsel for the
respondents.
In view of the aforesaid, this petition is dismissed as
withdrawn with no order as to costs.
(Krishn Kumar Lahoti) (Smt. Vimla Jain)
JUDGE JUDGE
vj