High Court Rajasthan High Court - Jodhpur

Asst.Commissioner A/E,Bikaner vs M/S L.K.Agencies on 20 May, 2009

Rajasthan High Court – Jodhpur
Asst.Commissioner A/E,Bikaner vs M/S L.K.Agencies on 20 May, 2009
                                                   !! 1 !!

                 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                   AT JODHPUR

                                            O R D E R

S.B. SALES TAX REVISION PETITION NO.167/2009
(Asstt. Commissioner, (AE), Bikaner Vs. M/s L.K. Agencies, Bikaner)

Date of order :: 20.05.2009

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr.V.K. Mathur, for the petitioner.

By way of filing present revision
petition, petitioner is challenging the judgment
passed by the Rajasthan Tax Board, Ajmer dated 11th
November 2008 in Appeal No.2123/2007.

I have perused the impugned judgment.
The controversy as involved in this case
is squarely covered with the judgment passed in
S.B. Civil (Sales Tax) Revision No.118/2008.

In this view of the matter, this revision
petition is also dismissed while following the
judgment rendered in S.B. Civil (Sales Tax)
Revision No.118/2008.

(GOPAL KRISHAN VYAS), J.

A.K. Chouhan/-