Citation : 2022 Latest Caselaw 7510 Raj/2
Judgement Date : 28 November, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Writ Petition No. 12698/2022
Anheuser Busch Inbev India Limited, Having Its Place Of Business At
Godown Number - F24B, Neemrana, Rajasthan, 301725 Through Its
Authorised Representative Mr. Ankit Gupta, R/o Purva Sunflower
Apartment, Magadi Road, Bangalore 560023.
----Petitioner
Versus
1. Union Of India, Ministry Of Finance (Department Of Revenue),
Through Joint Secretary (Revenue)
2. State Of Rajasthan, Finance Department (Tax Division)
Through Its Joint Secretary (Tax)
3. Appellate Authority, State Tax, Jaipur-II, Jaipur, Rajasthan.
4. Deputy Commissioner, State Tax, Special Circle Rajasthan,
Jaipur.
5. Goods And Service Tax Council, Through Its Chairperson Union
Finance Minister, Ministry Of Finance, North Block, New Delhi.
----Respondents
For Petitioner(s) : Ms. Pragya Awasthi, Advocate with Mr. Niraj Kumar Yadav, Advocate through VC
HON'BLE MR. JUSTICE MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI
Judgment / Order
28/11/2022
Learned counsel for the petitioner seeks to withdraw the petition.
Accordingly, this petition is dismissed as withdrawn.
(VINOD KUMAR BHARWANI),J (MANINDRA MOHAN SHRIVASTAVA),J
Mohita /43
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!