High Court Patna High Court - Orders

Tata Teleservices Ltd. &Amp; Anr vs The State Of Bihar &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Tata Teleservices Ltd. &Amp; Anr vs The State Of Bihar &Amp; Ors on 17 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
             CWJC No.14447 of 2007
       M/S RIGA SUGAR COMPANY LTD.
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.13636 of 2007
     M/S UPPER GANGES SUPER & INDUS
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.13998 of 2007
        M/S M.P.CHINI INDUSTRIES LTD.
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.14448 of 2007
        M/S VISHNU SUGAR MILLS LTD.
                    Versus
         THE STATE OF BIHAR & ORS
                     with
             CWJC No.2744 of 2008
     M/S HARINAGAR SUGAR MILLS LTD.
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.10360 of 2008
      WIRELESS TT-INFO SERVICES LTD.
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.10516 of 2008
       TATA TELESERVICES LTD. & ANR
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.13440 of 2008
     M/S HARINAGAR SUGAR MILLS LTD.
                    Versus
         THE STATE OF BIHAR & ORS
                     with
            CWJC No.14097 of 2008
     TATA TELESERVICES LIMITED &ANR
                    Versus
                                                     2




                            THE STATE OF BIHAR & ORS
                                        with
                              CWJC No.14284 of 2008
                         WIRELESS TT-INFO SERVICES LTD.
                                      Versus
                            THE STATE OF BIHAR & ORS
                                        with
                              CWJC No.15655 of 2008
                         M/S RIGA SUGAR COMPANY LTD.
                                      Versus
                            THE STATE OF BIHAR & ORS
                                        with
                               CWJC No.773 of 2009
                        SK.NASRIUDDNI BIRI MERCHANTS P
                                      Versus
                            THE STATE OF BIHAR & ORS
                                        with
                               CWJC No.1847 of 2009
                          NEW SWADESHI SUGAR MILLS
                                      Versus
                            THE STATE OF BIHAR & ORS
                                        with
                              CWJC No.18234 of 2009
                          M/S VISHNU SUGAR MILLS LTD.
                                      Versus
                            THE STATE OF BIHAR & ORS
                                        with
                              CWJC No.18625 of 2009
                          M/S M.P.CHINI INDUSTRIES LTD.
                                      Versus
                            THE STATE OF BIHAR & ORS
                                        with
                               CWJC No.898 of 2010
                        UPPER GANGES SUGAR & INDUSTRIE
                                      Versus
                            THE STATE OF BIHAR & ORS
                                     -----------

CWJC No.10360 of 2008
CWJC No.10516 of 2008
CWJC No.14097 of 2008
CWJC No.14284 of 2008
For petitioners:- Mr. S.K. Kapoor, Sr Advocate
Mr. Atish Ghosh, Advocate
Mr. Sandip Sanyal, Advocate
Mr. Manoj Kumar Sinha, Advocate
3

CWJC No.14447 of 2007
CWJC No.13636 of 2007
CWJC No.13998 of 2007
CWJC No.14448 of 2007
CWJC No.2744 of 2008
CWJC No.13440 of 2008
CWJC No.15655 of 2008
CWJC No.1847 of 2009
CWJC No.18234 of 2009
CWJC No.18625 of 2009
CWJC No.898 of 2010
For petitioners:- Mr. Ramesh Kumar Agrwal, Advocate
Mr. Anupa Nand Jha, Advocate.

For the State:- Mr. Lalit Kishore, AAG-1

——————–

29. 17-Jan-2011 All these writ petitions are admitted for hearing

along with CWJC No. 7119 of 2009 and analogous case

which also involve the validity of Entry Tax Act.

Since the respondents are represented by learned

counsel for the State no notice need be issued to them.

Since in similar matters the respondents have

been given opportunity to file counter affidavit by order

passed in the year 2009, here also the same liberty is

granted but that should be done within two months.

Learned senior counsel for the petitioners in some

of the cases, particularly those filed on behalf of Tata

Teleservices Ltd and Wireless TT-Info Services Ltd

pressed for interim relief.

The prayer for interim relief, we are afraid has to

be rejected because such relief has not been granted in

cases pending from before and admitted for hearing. The
4

prayer is mainly on account of delay in disposal of these

cases which have been adjourned from time to time

awaiting judgment of the Hon’ble Supreme Court in

cases involving validity of Entry Tax. The submission

that at least adjustment be made of the amount of Entry

Tax approximately Rs. 6.5 Crores deposited by M/S Tata

Teleservices Ltd prior to the period 28.08.2006 is based

upon a judgment of a Division Bench of this Court in the

case of M/s Indian Oil Corporation Limited. In that case

no relief for refund or adjustment was granted by the

Division Bench because the matter was pending in the

Supreme Court. The position continues to be the same.

In that view of the matter, relief to which petitioners may

be entitled shall be considered at the time of final

hearing.

The parties are given liberty to mention for early

hearing of these cases specially after disposal of the

similar matter by the Hon’ble Apex Court.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
perwez