Gujarat High Court High Court

Union vs Ap on 16 September, 2008

Gujarat High Court
Union vs Ap on 16 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2183820/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 21838 of 2005
 

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

UNION
OF INDIA & 2 - Petitioner(s)
 

Versus
 

AP
SRIVASTAVA, COMMISSIONER OFINCOME TAX-II - Respondent(s)
 

============================================== 
Appearance
: 
MRS MAUNA M BHATT for
Petitioner(s) : 1 - 3.MR MANISH R BHATT for Petitioner(s) : 1 - 3. 
MS
PAURAMI B SHETH for Respondent(s) :
1, 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 16/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel for the petitioner submitted that the petition has become
infructuous in view of the fact that the original application pending
before the Central Administrative Tribunal is not pressed by the
respondent. Accordingly, the petition is disposed as infructuous and
Rule is discharged with no order as to costs.

Sd/-

(
Bhagwati Prasad,J.)

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top