IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. SALES TAX REVISION PETITION NO.65/2009
DY. COMMISSIONER(APPEALS), JAIPUR & ANR.
Vs.
M/s BHASKAR MULTINET PVT. LTD. & ANR.
Date: 22.10.2010
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. R.B. Mathur with
Mr. Achintya Kaushik, for the petitioners.
Mr. Alkesh Sharma, for the respondents.
****
Learned counsel for both the parties contended and agreed that this revision petition is directed against an interim order, whereas the main appeal pending before the Deputy Commissioner(Appeals) itself has been disposed of finally, therefore, this revision petition has become infructuous.
The revision petition is, accordingly, dismissed as having become infructuous.
(NARENDRA KUMAR JAIN),J.
/KKC/
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CIVIL MISC. STAY APPLICATION INWARD NO.614 DT. 13.01.2009
IN
S.B. SALES TAX REVISION PETITION NO.65/2009
DY. COMMISSIONER(APPEALS), JAIPUR & ANR.
Vs.
M/s BHASKAR MULTINET PVT. LTD. & ANR.
Date: 22.10.2010
HON’BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. R.B. Mathur with
Mr. Achintya Kaushik, for the petitioners.
Mr. Alkesh Sharma, for the respondents.
****
Since the revision petition itself has been dismissed, therefore, the stay application does not survive and the same also stands dismissed.
(NARENDRA KUMAR JAIN),J.
/KKC