Allahabad High Court High Court

Ashoka Printers vs Union Of India & Others on 2 April, 2010

Allahabad High Court
Ashoka Printers vs Union Of India & Others on 2 April, 2010
Court No. - 29

Case :- WRIT TAX No. - 1600 of 2008

Petitioner :- Ashoka Printers
Respondent :- Union Of India & Others

Petitioner Counsel :- Pankaj Bhatia
Respondent Counsel :- A.S.G.I.

Hon’ble Sunil Ambwani J.

Hon’ble Kashi Nath PandeV.J.
Dismissed.

For orders see our order of date passed in connected Writ Tax No.
1499 of 2008, M/s Sharda Packaging (P) Ltd. vs. Union of India
and others.

Order Date :- 2.4.2010
RKP