Citation : 2022 Latest Caselaw 6822 Raj/2
Judgement Date : 19 October, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Sales Tax (VAT) Revision Petition No. 18/2020
Assistant Commissioner, Anti-Evasion, Rajasthan Circle-I,
Commercial Taxes Department, Jaipur.
----Petitioner
Versus
M/s Gurukripa Career Institute, Jyoti Nagar, Piprali Road, Jaipur.
----Respondent
For Petitioner(s) : Mr. Punit Singhvi, Advocate with Mr. Swapnil S. Sharma, Advocate
HON'BLE MR. JUSTICE MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI
Judgment / Order
19/10/2022
Heard on application for withdrawal of the petition.
Learned counsel for the petitioner seeks to withdraw the
petition as respondent seeks to avail the benefit of AMNESTY
SCHEME, 2022.
Accordingly, this petition is dismissed as withdrawn with the
liberty aforesaid.
Application is accordingly, disposed off.
(VINOD KUMAR BHARWANI),J (MANINDRA MOHAN SHRIVASTAVA),J
Mohita /52
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!