Bombay High Court
Raymond Wollen Outerwear Ltd. And Anr vs The Commissioner Of Sales Tax, And 2 Ors on 31 August, 2018
Author: Riyaz I. Chagla
Bench: M.S. Sanklecha, Riyaz I. Chagla
Uday S. Jagtap 437-18-WP-905=.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO. 437 OF 2018
Raymond Woolen Outerwear Ltd. & Anr. .. Petitioners
v/s.
The Commissioner of Sales Tax & Ors. ..Respondents
Mr. Subhash Surte a/w Mr. P.V. Surte for the petitioner Mr. V.A. Sonpal, Special Counsel a/w Ms. Jyoti Chavan, AGP for the respondent State CORAM : M.S. SANKLECHA & RIYAZ I. CHAGLA, J.J. DATED : 31 st AUGUST, 2018.
P.C.
1. Mr. Surte, learned Counsel appearing in support of the petition very fairly points out that the impugned order dated 15 th June, 2017 of the Maharashtra Sales Tax Tribunal has been challenged by the petitioners under Section 27 of the Maharashtra Value Added Tax,2002 by filing an appeal being Maharashtra Value Added Tax Appeal No. 69 of 2017. The appeal has also been admitted on a substantial question of law on 24th April, 2018.
2. Thus, he seeks to withdraw this petition with liberty to take appropriate proceedings in the pending appeal under the Maharashtra Digitally signed by Uday Uday Shivaji Shivaji Jagtap Date:
1 of 2 Jagtap 2018.09.01 14:46:42 +0530 Uday S. Jagtap 437-18-WP-905=.doc Value Added Tax Act, 2002. Liberty as sought for is granted.
3. Petition is disposed of as withdrawn with the above liberty. (RIYAZ I. CHAGLA, J.) (M.S. SANKLECHA, J.) 2 of 2