Allahabad High Court
M/S Ircon International Ltd vs State Of U.P. Thru’ Institutional … on 11 August, 2010
Court No. - 37 Case :- WRIT TAX No. - 628 of 2004 Petitioner :- M/S Ircon International Ltd Respondent :- State Of U.P. Thru' Institutional Finance Secretary & Others Petitioner Counsel :- Amit Jaitly,Bharat Ji Agrawal,Piyush Agrawal Respondent Counsel :- C.S.C. Hon'ble Yatindra Singh,J.
Hon’ble Rajes Kumar,J.
This writ petition arises from the provisional assessment order. Learned
counsel for the petitioner submitted that the final assessment order has already
been passed.
In the circumstances, the writ petition has become infructuous. It is,
accordingly, dismissed. Interim order, if any, stands vacated.
Order Date :- 11.8.2010
PG