Rajasthan High Court – Jodhpur
D.L.S.C.Bhilwara & Ors vs M/S Girnar Minerals Ltd on 13 July, 2009
S.B. CIVIL SALES TAX REVISION NO.200/2009
(D.L.S.C., Bhilwara & Ors. Vs. M/s Girnar Mineral Ltd.)
Date of Order : 13.07.2009
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. V.K. Mathur, for the petitioners.
Heard learned counsel for the petitioners and
perused the order impugned.
This case is squarely covered with the judgment
rendered by Coordinate Bench of this Court reported in 2002
(13) Sales Tax Today P.210. Therefore, in my opinion, this
revision petition deserves to be dismissed.
Learned counsel for the petitioners submits that
although the Coordinate Bench of this Court has dismissed the
revision while taking into account the judgment of Hon'ble
Supreme Court but this matter requires re-consideration because
the Coordinate Bench of this Court did not rightly consider the
judgment of Hon'ble Supreme Court.
In my opinion, after the judgment of Official
Liquidator, this Court is require to maintain the judicial discipline.
Therefore, while following the aforesaid judgment rendered by
Coordinate Bench of this Court, this revision is dismissed.
(Gopal Krishan Vyas), J.
arun/