High Court Rajasthan High Court - Jodhpur

D.L.S.C.Bhilwara & Ors vs M/S Girnar Minerals Ltd on 13 July, 2009

Rajasthan High Court – Jodhpur
D.L.S.C.Bhilwara & Ors vs M/S Girnar Minerals Ltd on 13 July, 2009
      S.B. CIVIL SALES TAX REVISION NO.200/2009
   (D.L.S.C., Bhilwara & Ors. Vs. M/s Girnar Mineral Ltd.)

            Date of Order              :          13.07.2009

     HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS


Mr. V.K. Mathur, for the petitioners.


            Heard     learned     counsel    for    the   petitioners   and

perused the order impugned.

            This case is squarely covered with the judgment

rendered by Coordinate Bench of this Court reported in 2002

(13) Sales Tax Today P.210.          Therefore, in my opinion, this

revision petition deserves to be dismissed.

            Learned counsel for the petitioners submits that

although the Coordinate Bench of this Court has dismissed the

revision while taking into account the judgment of Hon'ble

Supreme Court but this matter requires re-consideration because

the Coordinate Bench of this Court did not rightly consider the

judgment of Hon'ble Supreme Court.

            In   my    opinion,    after    the    judgment    of   Official

Liquidator, this Court is require to maintain the judicial discipline.

Therefore, while following the aforesaid judgment rendered by

Coordinate Bench of this Court, this revision is dismissed.



                                                  (Gopal Krishan Vyas), J.

arun/