Allahabad High Court High Court

M/S Nand Kishor Agrahari vs State Of U.P. & Ors. on 8 July, 2010

Allahabad High Court
M/S Nand Kishor Agrahari vs State Of U.P. & Ors. on 8 July, 2010
Court No. - 37

Case :- WRIT TAX No. - 899 of 2010

Petitioner :- M/S Nand Kishor Agrahari
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Dinesh Kr. Chaubey
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

By means of present petition the petitioner is challenging the
notices under Section 25(1) of the U.P. VAT Act for the
different months, which have been filed collectively as
Annexure No.3 to the Writ Petition.

The contention of the petitioner is that the petitioner has filed
the reply to the said notices but the assessing authority is
not passing any order.

In view of the above, we dispose of the writ petition directing
the Commercial Tax Officer, Sector-4, Sonbhadra to pass
the order after considering the reply of the petitioner in
accordance with law, expeditiously, preferably within a
period of four weeks from the date of presentation of the
certified copy of this order.

Order Date :- 8.7.2010
S.P.