High Court Madhya Pradesh High Court

Assistant Commissioner Of Income … vs M/S Tesla Transformers P Ltd on 2 August, 2011

Madhya Pradesh High Court
Assistant Commissioner Of Income … vs M/S Tesla Transformers P Ltd on 2 August, 2011
                                                                         1.....
                   C.C. No.1229 of 10




02.08.2011


       Shri Saurabh Shrivastava, Counsel for the petitioners.
       Shri Anshuman Singh, Counsel for the respondent.

This application is filed for initiating contempt proceedings
alleging non-compliance of order dated 3.5.2010 in W.P.
No.4786 of 2010. By the aforesaid order, this Court directed
thus :-

“In view of the aforesaid statements made by the
learned counsel for the parties, we dispose of the instant writ
petition with a direction to the Commissioner, Municipal
Corporation, Jabalpur to decide the representations,
Annexure P-4 and P-5 dated 25.7.2009 and 7.12.2007
respectively and take appropriate decision in accordance with
law.

Needless to state that becore taking any decision the
Commissioner, Municipal Corporation, Jabalpur shall hear the
necessary parties and shall pass a reasoned order. The
aforesaid exercise shall be completed expeditiously
preferably within a period of three months from the date of
production of certified copy of the order.”

The respondent has filed reply. Alongwith the reply a copy
of order dated 11.7.2011 Annexure R-2 has been filed by which
representation of the petitioners was decided. As the
representation of the petitioners has been decided by the
aforesaid order, no further action is required in this contempt
proceedings. The proceedings are closed. However, it is made
clear that in case petitioners still feel aggrieved by the decision,
they may avail the remedy available to them in accordance with
law.



 (Krishn Kumar Lahoti)                          (Smt. Vimla Jain)
          JUDGE                                          JUDGE
vj