Court No. - 32 Case :- WRIT TAX No. - 948 of 2010 Petitioner :- Jagdish Singh Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Mrs. Swati Agarwal Respondent Counsel :- C.S.C. Hon'ble R.K. Agrawal,J.
Hon’ble Bharati Sapru,J.
According to the own showing of the petitioner even though the truck in
question was sold in the year 1997 but, the information of the sale was
given to the R.T.O in the year 2004. In that event, the liability for
payment of tax at least up to the year 2004 lies upon the petitioner.
The petitioner shall deposit the entire amount of tax up-to the year
2004 ie. till the date of the information and upon its deposit, the
recovery of the balance amount shall remain stayed.
In the event of default in depositing the tax, the interim order shall
stand automatically discharged.
Standing counsel may file a counter affidavit within four weeks.
Rejoinder affidavit may be filed within two weeks. List thereafter.
Order Date :- 1.7.2010
AM/-