Gujarat High Court
Utkal vs Union on 6 October, 2010
Gujarat High Court Case Information System
Print
SCA/7167/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7167 of 2010
To
SPECIAL
CIVIL APPLICATION No. 7168 of 2010
=========================================
UTKAL
LUMBERS PRIVATE LIMITED & 1 - Petitioner(s)
Versus
UNION
OF INDIA THRO' SECRETARY & 5 - Respondent(s)
=========================================
Appearance :
MR
VIKRAM NANKANI with MR HARDIK P MODH
for Petitioner(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 1 - 6.
MR PS
CHAMPANERI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 06/10/2010
COMMON
ORAL ORDER
(Per : HONOURABLE MS.
JUSTICE H.N.DEVANI)
1. Learned
advocate for the petitioners has placed on record order dated 24th
September, 2010 made by the Customs, Excise and Service Tax Appellate
Tribunal allowing the appeals preferred by other timber importers and
seeks permission, under instructions, to withdraw the petitions in
the light of the order made by the Tribunal.
2. Permission
to withdraw the petitions is granted. The petitions are rejected as
withdrawn. Notice is discharged. Registry to place a copy of this
order in the connected matter.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top