Allahabad High Court High Court

Messrs Globe Enterprises,Thru. … vs State Of U.P., Thru. Prin. … on 2 August, 2010

Allahabad High Court
Messrs Globe Enterprises,Thru. … vs State Of U.P., Thru. Prin. … on 2 August, 2010
Court No. - 27

Case :- MISC. BENCH No. - 7261 of 2010

Petitioner :- Messrs Globe Enterprises,Thru. Prop. Dinesh Chandra
Mahendra
Respondent :- State Of U.P., Thru. Prin. Secy.,Finance & Others
Petitioner Counsel :- Sabhapati Shukla
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble Anil Kumar,J.

Admittedly, against the impugned order of assessment, the petitioner has got a
statutory remedy under Section 9 of the Trade Tax Act. Accordingly, without
entering into the merit of the controversy, liberty is given to the petitioner to
prefer an appeal within fifteen days from today. In case such an appeal is
filed, the appellate authority shall decide the same on merit expeditiously and
preferably within a period of four months from the date of filing of the appeal
after providing opportunity of hearing to the parties. For the period of four
months or till disposal of the appeal, whichever is earlier, the status quo, as it
exists today, shall be maintained.

Subject to above, the writ petition is finally disposed of.

No order as to costs.

Order Date :- 2.8.2010
kkb/