Allahabad High Court High Court

M/S Pramod Telecom Pvt. Ltd. … vs The Commissioner Of Commercial … on 6 January, 2010

Allahabad High Court
M/S Pramod Telecom Pvt. Ltd. … vs The Commissioner Of Commercial … on 6 January, 2010
Court No. - 3

Case :- TRADE TAX REVISION No. - 2 of 2010

Petitioner :- M/S Pramod Telecom Pvt. Ltd. Through Its M.D.
Respondent :- The Commissioner Of Commercial Taxes Lucknow
Petitioner Counsel :- Rahul Srivastava
Respondent Counsel :- C.S.C

Hon'ble Shri Narayan Shukla,J.

Notice on behalf of opposite party has been accepted by learned Chief
Standing Counsel.

Considering the questions of law, which is required for consideration, I
hereby admit the petition.

Four weeks’ time as prayed by learned counsel for the opposite party, is
allowed to file counter affidavit.

List thereafter.

In the meantime, the operation of the order dated 07.10.2009 passed by the
Commercial Tax Tribunal, Lucknow in S. A. No.14 of 2008 and realization of
tax from the applicant from January 2008 to 15.07.2009 shall remain stayed
till the further order of this Court.

Order Date :- 6.1.2010
PR/-