Allahabad High Court
M/S Akash Enterprises vs Trade Tax Tribunal, Moradabad … on 3 February, 2010
Court No. - 33 Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 5 of 2010 Petitioner :- M/S Akash Enterprises Respondent :- Trade Tax Tribunal, Moradabad Bench And Others Petitioner Counsel :- Darwali Lal Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru,J.
Cause shown is sufficient. Delay is condoned.
Learned standing counsel may file a counter
affidavit within two months.
Subject to deposit of 50% of the disputed tax in the
shape of security other than cash and bank
guarantee to the satisfaction of the assessing
authority, the impugned demand shall be kept in
abeyance for a period of two months.
List this matter for admission after two months on
4.3.2010.
Order Date :- 3.2.2010
AKJ