Allahabad High Court High Court

M/S Kanoria Chemical & Industries … vs State Of U.P. & Others on 13 July, 2010

Allahabad High Court
M/S Kanoria Chemical & Industries … vs State Of U.P. & Others on 13 July, 2010
Court No. - 37

Case :- WRIT TAX No. - 1152 of 2007

Petitioner :- M/S Kanoria Chemical & Industries Limited Thru' J. Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Piyush Agrawal,Bharat Ji Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

By means of the present writ petition the petitioner is challenging the notices
under Section 41(6) relating to the provisional assessment for the various
months for the year 2007-08. The assessment year has been expired on
31.3.2008.

In the circumstances, we do not see any reason to interfere in the matter. The
writ petition is, accordingly, dismissed. Interim order, if any, stands vacated.

Order Date :- 13.7.2010
PG