IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7191 of 2008
M/S MATRIX INNOVATIONS LIMITED
Versus
THE STATE OF BIHAR & ANR
-----------
For the Petitioner : Mr. L.M.Rastogi, Sr. Adv.
Mr. M.K.Ambastha-1, Adv.
For the Respondents : A.A.G.-3
————-
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
———-
th
Dated, the 14 July, 2008.
We are informed that the issue raised in the present writ
petition has also been raised in the writ petition being C.W.J.C. No.
7695 of 2008, M/S Reliance Communications Infrastructure Ltd. Vs.
The State of Bihar & Ors. We are further informed that, that writ
petition has now been fixed for 5th August, 2008.
2. Let this writ petition also come-up along with
C.W.J.C. No. 7695 of 2008 on 5th August, 2008.
3. Until that date, the petitioner shall pay entry
tax at the rate of 8%. In the event of petitioner succeeding in the writ
petition, it shall be entitled to refund of excess payment.
4. Order accordingly.
R. M. Lodha, CJ
Kishore K. Mandal, J
Pawan/-