Allahabad High Court
Ashoka Printers vs Union Of India & Others on 2 April, 2010
Court No. - 29 Case :- WRIT TAX No. - 1600 of 2008 Petitioner :- Ashoka Printers Respondent :- Union Of India & Others
Petitioner Counsel :- Pankaj Bhatia
Respondent Counsel :- A.S.G.I.
Hon’ble Sunil Ambwani J.
Hon’ble Kashi Nath PandeV.J.
Dismissed.
For orders see our order of date passed in connected Writ Tax No.
1499 of 2008, M/s Sharda Packaging (P) Ltd. vs. Union of India
and others.
Order Date :- 2.4.2010
RKP