Gujarat High Court
& vs Union on 8 July, 2008
Gujarat High Court Case Information System
Print
SCA/6952/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.6952 of 2008
===================================================
R.L.
KALTHIA SHIP BREAKING PVT.LTD.
&
1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
===================================================
Appearance
:
MR PARESH M DAVE for Petitioner(s)
: 1 - 2.
MR
HARIN P RAVAL for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
advocate for the petitioners seeks permission to withdraw the
petition so as to enable the petitioners to file tax appeal in
accordance with provisions of law. Permission granted. The petition
stands rejected as withdrawn.
Sd/-
[D.A.
MEHTA, J]
Sd/-
[H.N.DEVANI,
J]
***
Bhavesh*
Top