Gujarat High Court
Y vs Union on 24 November, 2010
Gujarat High Court Case Information System
Print
SCA/14683/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14683 of 2010
=========================================================
Y
R IYER - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/11/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Mr.Paresh
Upadhyay, learned advocate for the petitioner seeks permission to
withdraw the petition with a view to file Tax Appeal against the
impugned order of the Tribunal.
Permission,
as prayed for, is granted. The petition stands disposed of as
withdrawn.
(HARSHA
DEVANI, J.)
(H.B.ANTANI,
J.)
Hitesh
Top