Rajasthan High Court – Jodhpur
A.C.T.O.F/S Sirohi vs M/S Jayanti Bhai Patel ,Mehsana on 18 February, 2009
S.B.CIVIL SALES TAX REVISION NO.231/2008
(ACTO, Flying Squad, Sirohi Vs. M/s Jayanti Bhai Patel )
DATE OF ORDER : 18/2/2009
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr.Vinit Kumar Mathur with
Mr.Rishabh Sancheti, for the petitioner.
This revision petition is directed against the order of Tax Board
dated 6/7/2007, whereby, upholding the order of Deputy
Commissioner (Appeals) the Ta x Board set aside the penalty under
Section 78 (10A) of the Act which was imposed by the Assessing
Authority on the ground that though the relevant documents relating
to goods were found with the vehicle in question during transit
however since seal of the entry check post was not imposed the same
attracted the penalty under Section 78 (10A) of the Act. The
controversy is no more res integra and is covered by the decision of
this Court in case State of Rajasthan and another vs. Tajiander Pal
- Tax-up-date Vol.6 Pt.3. Therefore, there is no force in the revision
petition and the same is hereby dismissed.
Copy of the order be sent to opposite party.
(DR.VINEET KOTHARI), J.
item no.1
babulal/-