Court No. - 37 Case :- WRIT TAX No. - 988 of 2010 Petitioner :- M/S Bhagwati Electronics (India) Thru' Prop. Prem Prakash Respondent :- State Of U.P. Thru' Principal Secretary Tax & Regis.& Others Petitioner Counsel :- Praveen Kumar,Ashok Kumar Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Despite the specific direction given by this Court on 14.07.2010 the Director
of Industries is not present today. Sri U.K.Pandey, learned Standing Counsel
states that the matter of the petitioner is pending before District Industries
Centre and the Director Industries has nothing to do in the matter, therefore,
he did not appear.
Submission of learned Standing Counsel is not acceptable. Once we have
directed the Director of Industries to appear, he should be present in the Court
or should move a proper application giving the reasons for non-appearance.
List this matter on 28.07.2010. On that date General Manager, District
Industries Centre, Ghaziazbad and Director of Industries may appear in
person to explain why the application has not been disposed of since 2006 in
pursuance of the order of the Tribunal and to further inform that how many
applications under Section 4-A of the U.P. Trade Tax Act are pending in the
entire State of Uttar Pradesh.
Order Date :- 21.7.2010
R./