Allahabad High Court
Gupta Suppliers Company, Lucknow … vs Commissioner, Commercial Tax, … on 30 July, 2010
Court No. - 27 Case :- MISC. BENCH No. - 7158 of 2010 Petitioner :- Gupta Suppliers Company, Lucknow & Anr. Respondent :- Commissioner, Commercial Tax, U.P., Lucknow & Others Petitioner Counsel :- Naresh Chandra Mishra,Chandra Has Mishra,Ramesh Chandra Mishra Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
It has been submitted that after filing of writ petition respondents had seized
the goods on 27.7.2010. The submission is that it has been done only to
attract the statutory remedy. It has also been stated that tax is not leviable in
view of Section 7 of the VAT Act and Section 6 of the Central Sales Tax Act.
Put up on 2.8.2010 to enable learned counsel for the petitioner to move
appropriate application for amendment of writ petition keeping in view the
subsequent events.
Order Date :- 30.7.2010
Madhu