Citation : 2022 Latest Caselaw 14365 Raj
Judgement Date : 7 December, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 18468/2022
Ranbir Rajwardhan S/o Madhu Jain, Aged About 43 Years, R/o 801, Indian Oil Apartments, C-58/23, Sector-62, Noida, Gautam Buddha Nagar, Gautam Bhuddha Nagar, Utter Pradesh.
----Petitioner Versus
1. State Of Rajasthan, Through Secretary (Excise), Government Of Rajasthan, Government Secretariat, Jaipur.
2. Commissioner, Excise Department, Government Of Rajasthan, 2, Gumaniwala, Panchayati, Udaipur.
3. District Excise Officer, Bikaner.
----Respondents
For Petitioner(s) : Mr. Shreekant Verma For Respondent(s) : Mr. Sandeep Shah, AAG-cum-Sr.
Advocate assisted by Ms. Akshiti Singhvi
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
07/12/2022
Learned Additional Advocate General, at the outset,
submits that all the demand notices/orders impugned and
under challenge in this writ petition may be treated as show
cause notice to the petitioner. He submits that the petitioner
may file his response/reply/representation against the
notices/orders within a period of four weeks from today
whereupon, the respondents shall proceed in accordance with
law. Learned AAG further submits that all consequential
proceedings including attachment orders in pursuance of the
(2 of 2) [CW-18468/2022]
demand notices/orders in the instant writ petition shall stand
withdrawn.
Learned counsel for the petitioner has no objection to
the aforesaid submission and prays that the instant writ
petition may be disposed of in the aforesaid terms.
In view thereof, this writ petition is disposed of in terms
of submission made by learned AAG.
The pending applications also stand disposed of
accordingly.
(VIJAY BISHNOI),J
271-msrathore/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!