Allahabad High Court
M/S Kalyan Coal Depot Pvt. Ltd. vs Commissioner Commercial Tax, … on 4 January, 2010
Court No. - 33 Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 10 of 2009 Petitioner :- M/S Kalyan Coal Depot Pvt. Ltd. Respondent :- Commissioner Commercial Tax, U.P. Lko. Petitioner Counsel :- N.C. Gupta,Punit Kumar Upadhyaya Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru,J.
Standing counsel is granted two weeks’ time to file a reply to the delay
condonation application. List after two weeks.
Order Date :- 4.1.2010
AKJ