Allahabad High Court
S.G. Express vs Commissioner Trade Tax on 28 January, 2010
Court No. - 33 Case :- SALES/TRADE TAX REVISION No. - 1693 of 2006 Petitioner :- S.G. Express Respondent :- Commissioner Trade Tax Petitioner Counsel :- Kunwar Saksena Respondent Counsel :- S.C. Hon'ble Bharati Sapru,J.
Learned Counsel for the assessee states that the
Tribunal has passed an order that the goods were
loaded from an unregistered dealer in U.P. wholly
on the basis of a presumption especially in view of
the fact that the transporter had disclosed the name
of Ashish Ataichi Center 12/6 Mangolpuri, Delhi as
the dealer from whom the goods had been taken and
loaded on the Truck.
Learned Standing Counsel states that he will get an
enquiry done into the matter within a period of ten
days and file an affidavit with regard to this.
List this matter after two weeks.
Order Date :- 28.1.2010
S.P.