Allahabad High Court High Court

M/S Designco vs Union Of India & Others on 1 February, 2010

Allahabad High Court
M/S Designco vs Union Of India & Others on 1 February, 2010
Court No. - 37

Case :- WRIT TAX No. - 1147 of 2006

Petitioner :- M/S Designco
Respondent :- Union Of India & Others
Petitioner Counsel :- Dhruv Agrawal,Dev Kant Pandey
Respondent Counsel :- S.C.,A.N. Mahajan,Bharat Ji Agarwal,D. Awasthi

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

Sri Nikhil Agrawal states that the matter relates to fringe benefit tax and
submits that the apex Court is seized with the matter. He, therefore, prays that
the case may be listed after some time.

List the case after two months.

Order Date :- 1.2.2010
PG