Asstt. Commissioner, Commercial Taxes, Circle-B, Udaipur
Vs.
M/s U.N. Automobiles Pvt. Ltd.
(S.B. Sales Tax Revision No.550/2005)
July 08, 2009
 HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
______________________________________
Mr. Sandeep Bhandawat for the petitioner.
Mr. Vinay Jain for the respondent.
It is stated at Bar by learned counsel for the parties
that the controversy involved in this case is squarely
covered by the decision rendered by this Court in the case
of CTO (AE), Jodhpur Vs. Marudhara Motors, Jodhpur,
reported in Tax Up-Date, Vol. 23 (Part 6) page 249.
Accordingly, this petition is also dismissed following
the aforesaid judgment in the case of CTO (AE), Jodhpur
Vs. Marudhara Motors, Jodhpur.
(Gopal Krishan Vyas) J.
Ojha, a.