Allahabad High Court High Court

The Commissioner, Trade Tax, U.P … vs Teka Chand Om Prakash, Nayaganj, … on 10 May, 2010

Allahabad High Court
The Commissioner, Trade Tax, U.P … vs Teka Chand Om Prakash, Nayaganj, … on 10 May, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION No. - 484 of 2002

Petitioner :- The Commissioner, Trade Tax, U.P Lucknow
Respondent :- Teka Chand Om Prakash, Nayaganj, Kanpur
Petitioner Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The affidavit of service on record indicates that the notice of filing of the
revision was served by the Asstt Commissioner, ( Assessment ) Trade Tax,
Kanpur on one Vijai Kumar partner of the assessee/opposite party’s firm way
back on 17.9.2002.

The revision came up for consideration on 22.8.2007,when the case was
admitted and notice was directed to be issued to the assessee/opposite party.
In pursuance thereof service of notice has not been affected.

Learned counsel for the applicant/revisionist prays for and is allowed three
days time for taking steps to serve the assessee/opposite party.

Order Date :- 10.5.2010

warsi