Court No. - 27 Case :- MISC. BENCH No. - 5739 of 2010 Petitioner :- M/S Agarwal Printing Press Respondent :- State Of U.P. Through Principal Secy. Tax And Registration Petitioner Counsel :- Mudit Agarwal Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
List and connect along with Writ Petition No.7995 of 2007. Parties’ may
exchange affidavit.
In the meantime, entry tax will not be realised from the petitioner in respect of
the transactions 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. 3 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 realised from the petitioner provided
the petitioner furnishes bank guarantee for the amount due in respect of the
transactions after that date. Both types of securities to be filed within a month.
Declaration form for import demanded by the petitioner will not be refused
solely on the ground that the entry tax has not been paid.
Order Date :- 16.6.2010
Madhu