Allahabad High Court High Court

M/S Asian Paints (India) Ltd. vs Deputy Commissioner Commercial … on 13 January, 2010

Allahabad High Court
M/S Asian Paints (India) Ltd. vs Deputy Commissioner Commercial … on 13 January, 2010
Court No. - 37

Case :- WRIT TAX No. - 38 of 2010

Petitioner :- M/S Asian Paints (India) Ltd.
Respondent :- Deputy Commissioner Commercial Tax And Others
Petitioner Counsel :- Rakesh Ranjan Agrawal,Suyash Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

Let this writ petition be connected with Civil Misc. Writ Petition No. 1484 of
2007.

In the meantime, 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. 1 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.
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 :- 13.1.2010
MK/