Allahabad High Court High Court

Commissioner Of Trade Tax U.P. … vs S/S Saraswati Khad Bhandar, … on 11 January, 2010

Allahabad High Court
Commissioner Of Trade Tax U.P. … vs S/S Saraswati Khad Bhandar, … on 11 January, 2010
Court No. - 30

Case :- SALES/TRADE TAX REVISION No. - 239 of 2002

Petitioner :- Commissioner Of Trade Tax U.P. Lko.
Respondent :- S/S Saraswati Khad Bhandar, Rampur Bujurg, Deoria
Petitioner Counsel :- C.S.C.
Respondent Counsel :- Krishna Agrawal,Pawan Shree Agrawal

Hon'ble Bharati Sapru,J.

Heard learned standing counsel for the revisionist State and Sri Krishna
Agrawal for the assessee.

This revision has been filed by the State under section 11 of the U.P. Trade
Tax Act for the assessment year 1991-92 (Central) in proceedings initiated
under section 9(2) of the C.S.T. Act against an order of the Tribunal dated
2.1.2000.

The questions of law referred are as under:

“(1) Whether Trade Tax Tribunal was legally justified to declare the assessee
non-taxable under central sale even though the central sales were established
by the entries found in the account books seized at the time of S.I.B. Survey
dated 20.3.92?

(2) Whether Trade Tax Tribunal has properly utilized the material available
on record?”

The Tribunal has recorded finding of fact that the department was unable to
establish that the assessee had delivered any goods outside the State of U.P. It
has recorded that all the transactions of the assessee dealer were made within
the State of U.P. Therefore no C.S.T. was attracted.
In view of the finding of fact as recorded by the Tribunal, no question of law
arises. I see no reason to interfere with the order of the Tribunal.
The revision is dismissed as above. No costs.
Order Date :- 11.1.2010
rk