Allahabad High Court High Court

Dy. Commissioner,Trade Tax & … vs Shah Nawaz on 6 January, 2010

Allahabad High Court
Dy. Commissioner,Trade Tax & … vs Shah Nawaz on 6 January, 2010
Court                    No.                     -                  4

Case     :-   CIVIL      REVISION    No.     -       583   of    1993

Petitioner    :-   Dy.   Commissioner,Trade          Tax   &    Others
Respondent                 :-              Shah                 Nawaz

Petitioner Counsel :- Sc,G.L. Tripathi
Hon’ble Krishna Murari, J.

On the request made by the learned counsel for the parties to 

enable them to seek instructions with respect to the fact that the 

revisions are not rendered infructuous, two weeks’ time is allowed 

for the purpose.

List again after two weeks along with the connected cases.

06.01.2010
VKS/ C.R. 583/93