Allahabad High Court High Court

Vee Cee Computer Business Forms … vs The Commissioner Of Commercial … on 13 July, 2010

Allahabad High Court
Vee Cee Computer Business Forms … vs The Commissioner Of Commercial … on 13 July, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION No. - 546 of 2010

Petitioner :- Vee Cee Computer Business Forms Thru' Its Partner
Respondent :- The Commissioner Of Commercial Taxes, U.P. Lucknow
Petitioner Counsel :- Piyush Agrawal,Bharat Ji Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Heard Sri Bharat Ji Agrawal assisted by Sri Piyush Agrawal, learned counsel
for the revisionist and Sri B.K. Pandey, learned Standing counsel.

Admit on the questions of law nos. 1 and 3 as contained in the memo of
revision.

Sri B.K. Pandey has accepted notice on behalf of respondent. Therefore, no
notice is required to be issued.

List after a month for final disposal.

Until further orders of this Court, the realization of the disputed amount of tax
for the assessment year 2006-07 pursuant to the assessment order dated 31st
March 2009 shall remain stayed provided the revisionist furnishes adequate
security, other than Cash and Bank guarantee to the satisfaction of the
assessing authority within a period of two weeks from today.

Order Date :- 13.7.2010
SKS