Allahabad High Court High Court

M/S Paswara Chemicals Ltd. vs Dy. Commissioner, Commercial … on 7 July, 2010

Allahabad High Court
M/S Paswara Chemicals Ltd. vs Dy. Commissioner, Commercial … on 7 July, 2010
Court No. - 37

Case :- WRIT TAX No. - 974 of 2010

Petitioner :- M/S Paswara Chemicals Ltd.
Respondent :- Dy. Commissioner, Commercial Tax, Sector-7 Meerut &
Others
Petitioner Counsel :- Rakesh Ranjan Agrawal,Suyash Agarwal
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
assessment order under the Entry Tax Act. The petitioner has an efficacious
remedy by way of appeal under the Act itself. Therefore, we decline to
interfere in the matter. The writ petition is dismissed on the ground of
efficacious 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 :- 7.7.2010
OP