High Court Rajasthan High Court

M/S Reliance Industries Ltd vs Commi Comer Taxes And Anr on 18 October, 2010

Rajasthan High Court
M/S Reliance Industries Ltd vs Commi Comer Taxes And Anr on 18 October, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.13036/2010
M/s. Reliance Industries Ltd. 
Vs. Commissioner, Commercial Taxes & Anr.

Date Of Order     ::     18/10/2010

Hon'ble Mr. Justice Ajay Rastogi 

Mr. Vivek Singhal, for petitioner.
		Counsel submits that in terms of  the order passed by the Rajasthan Tax Board, Ajmer dt.13.2.09 he is entitled for refund but the same has been denied on the premise that department has preferred sales tax revision petition in this Court but no notice so far has been served upon the petitioner.		
		Issue notice to the respondents along with a copy of this order as to why the petition may not be disposed of at the stage of admission, returnable by four weeks. Notices may be given 'dasti', if desired. List after service.

(Ajay Rastogi),J

VS Shekhawat /p.1/
13036cw10Oct18Ntc.doc