Court No. - 37 Case :- WRIT TAX No. - 1115 of 2010 Petitioner :- Arvind Kumar Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- Murtuza Ali Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
By the impugned notice the petitioner has been asked to deposit
certain amounts. The contention of the petitioner is that the
demand has been raised without giving any opportunity inasmuch
as the petitioner is not liable to deposit such amount.
We are of the view that let the impugned notice be treated as a
show cause notice and the petitioner may file reply to such show
cause notice within a period of two weeks and the authority
concerned is directed to consider the reply of the petitioner within
a period of four weeks thereafter and pass a reasoned order in
accordance to law after giving opportunity of hearing to the
petitioner.
With the aforesaid observation, the writ petition stands disposed
of.
Order Date :- 6.8.2010
OP