Allahabad High Court
Ramesh Chandra Tiwari vs State Of U.P. & Ors. on 30 July, 2010
Court No. - 37 Case :- WRIT TAX No. - 1068 of 2010 Petitioner :- Ramesh Chandra Tiwari Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Sriprakash Dwivedi Respondent Counsel :- C.S.C Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
By means of the present writ petition, the petitioner is challenging
the penalty order as well as assessment order passed under Section
15 A (1) Q) and Section 7 of the U.P. Trade Tax Act respectively.
Against the said orders the petitioner has an alternative remedy by
way of appeal. In the circumstances, we decline to interfere in the
matter. The writ petition is dismissed on the ground of alternative
remedy. However, in case if the petitioner files appeal, the
Appellate Authority is directed to decide the appeal expeditiously
in accordance to law.
Order Date :- 30.7.2010
OP