Court No. - 37 Case :- WRIT TAX No. - 881 of 2007 Petitioner :- Parsvnath Development Limited Thru' Vice President (F& T) Respondent :- State Of U.P. Thru' Principal Secretary (I.F.T.R.) & Others Petitioner Counsel :- Shubham Agarwal,Bharat Ji Agarwal,Praveen Mishra Respondent Counsel :- C.S.C. Hon'ble Yatindra Singh,J.
Hon’ble Rajes Kumar,J.
The proceeding under section 21 of the U.P. Trade Tax Act has been initiated
on the basis of the decision of the Apex Court in the case of K. Raheja
Development Corporation Vs. State of Karnataka, reported in (2005) 5
SCC, 162. This case has already been referred to the Larger Bench in the case
of Larsen & Tourbo Limited and another Vs. State of Karnataka and
another, reported in (2008) 17 VST 460 (SC).
In view of this, it would be appropriate to decide this writ petition after the
decision in the aforesaid case.
List this case along with the connected writ petitions after three months.
Order Date :- 13.8.2010
R./