High Court Rajasthan High Court

C T O Alwar vs M/S Vishnu Trading Co on 28 March, 2011

Rajasthan High Court
C T O Alwar vs M/S Vishnu Trading Co on 28 March, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
AT JAIPUR BENCH, JAIPUR

S.B. Sales Tax Revision Petition No.205/2005
Commercial Taxes Officer, Circle-A, Alwar
Vs.
M/s Vishnu Trading Company, Alwar


Date of Order : 28th March 2011

PRESENT

HON'BLE DR. JUSTICE VINEET KOTHARI

Mr. R.B. Mathur, for the petitioner- Revenue
Mr. V.S. Badhwar, for the respondent.
--

1. Heard learned counsel for the petitioner and learned counsel for the respondent-assessee.

2. Learned counsel for the petitioner-Revenue submitted that present revision petition filed against the interlocutory order passed by the learned Tax Board has become infructuous since the main appeal itself has been decided by the first appellate authority i.e. Deputy Commissioner (Appeals).

3. The present sales tax revision is accordingly dismissed as having infructuous.
(Dr. VINEET KOTHARI), J.

DJ/