Rajasthan High Court
C T O Alwar vs M/S Vishnu Trading Co on 28 March, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR S.B. Sales Tax Revision Petition No.205/2005 Commercial Taxes Officer, Circle-A, Alwar Vs. M/s Vishnu Trading Company, Alwar Date of Order : 28th March 2011 PRESENT HON'BLE DR. JUSTICE VINEET KOTHARI Mr. R.B. Mathur, for the petitioner- Revenue Mr. V.S. Badhwar, for the respondent. --
1. Heard learned counsel for the petitioner and learned counsel for the respondent-assessee.
2. Learned counsel for the petitioner-Revenue submitted that present revision petition filed against the interlocutory order passed by the learned Tax Board has become infructuous since the main appeal itself has been decided by the first appellate authority i.e. Deputy Commissioner (Appeals).
3.	The present sales tax revision is accordingly dismissed as having infructuous.
(Dr. VINEET KOTHARI), J.
DJ/