Court No. - 37 Case :- WRIT TAX No. - 66 of 2010 Petitioner :- M/S Swarn Cars (P) Ltd. Respondent :- State Of U.P. And Others Petitioner Counsel :- Ashok Kumar,Praveen Kumar Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.
Let this writ petition be connected with Civil Misc. Writ Petition No. 1484 of
2007.
In the meantime, entry tax will not be realized from the petitioner in respect
of the transactions before the date of promulgation of the Ordinance dated
24th September, 2007 provided the petitioner furnishes security other than
cash or bank guarantee to the satisfaction of the respondent no.2 for the
amount of entry tax due for that period and the entry tax in respect of the
transactions for the subsequent period will also not be realised from the
petitioner provided the petitioner furnishes bank guarantee for the amount due
in respect of the transactions after that date. Both types of securities to be
filed within a month. Declaration form for import demanded by the petitioner
will not be refused solely on the ground that the entry tax has not been paid.
Order Date :- 21.1.2010
OP