Gujarat High Court
Viral vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/10078/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10078 of 2005
==============================================================
VIRAL
PLYWOOD PVT.LTD. & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==============================================================
Appearance
:
MR
DP KINARIWALA for
Applicant(s) : 1 - 3.
MR HL JANI for Respondent(s) : 1,
None
for Respondent(s) :
2,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 02/09/2005
ORAL
ORDER
Mr.D.P.Kinariwala
learned advocate appearing for the applicants seeks permission to
withdraw this application with a liberty to move after the assessment
is finalized by the Sales Tax Officer. He
is withdrawing this application since the assessment has not been
finalized till this date. Permission as
prayed for is granted. This application is disposed
off as having been withdrawn.
kks (K.A.
PUJ,J.)
Top