Gujarat High Court Case Information System
Print
SCA/4169/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4169 of 2009
=========================================================
TRENDS
PHARMA PVT LTD, THRO' MANAGING DIRECTOR, GAUTAM - Petitioner
Versus
SUPERINTENDENT
& 4 - Respondents
=========================================================
Appearance
:
MR
VIKRAM J THAKOR for
Petitioner.
None for Respondent(s) : 1 - 3, 5,
MR PRANAV
TRIVEDI, AGP for Respondent :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
A.G.P. Mr.Pranav Trivedi states, on instructions from the officer
present in the Court, that the respondent-authorities will withdraw
the demand notice dated 2.8.2007 (Annexure-J) for technical reason,
within a week from today, without prejudice to the right of the
respondent-authorities and reserving right of the
respondent-authorities to initiate a fresh action against the
petitioner for the same cause as if it is initiated on the same date
i.e. 2.8.2007. He further states that the proceedings consequential
to Annexure-J would also be withdrawn.
On
this statement, learned advocate for the petitioner seeks permission
to withdraw this petition. Right is reserved to parties to approach
this Court in case of difficulty. Permission as prayed for is
granted. The petition stands disposed of accordingly.
[A.L.Dave,J.]
[S.R.Brahmbhatt,J.]
(patel)
Top