Court No. - 5 Ref:- Civil Misc. Correction Application No. 171948 of 2010 Case :- WRIT TAX No. - 855 of 2010 Petitioner :- Hls Asia Limited Thru' Its Authroized Signatory Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Nishant Mishra Respondent Counsel :- C.S.C. Hon'ble Sabhajeet Yadav,J.
Application is allowed
In place of order 10.6.2010 following shall be substituted:-
“Learned standing counsel is directed to file counter affidavit within six
weeks. Petitioner shall have three weeks thereafter to file rejoinder affidavit.
List thereafter and connect with Civil Misc. Writ Petition No. 1484 of 2007.
Till the next date of listing, entry tax will not be realized from the petitioner in
respect of the transaction before the date of promulgation of the Ordinance
dated 24th September, 2007 provided the petitioner furnishes security other
than cash or bank guarantee to the satisfaction of the respondent no. 2 for the
amount of entry tax due for that period and the entry tax in respect of the
transactions for the subsequent period will also not be realized from the
petitioner provided the petitioner furnishes bank guarantee for the amount
due in respect of the transaction after that date. Both types of securities to be
filed within a month.”
Order stands corrected.
Order Date :- 8.7.2010
Kamlesh Maurya