High Court Punjab-Haryana High Court

M/S Hanumant Lal Radhey Shyam vs State Of Haryana And Others on 10 November, 2008

Punjab-Haryana High Court
M/S Hanumant Lal Radhey Shyam vs State Of Haryana And Others on 10 November, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                           CHANDIGARH.


                                           C.W.P. No.19181 of 2008
                                         Date of decision: 10.11.2008

M/s Hanumant Lal Radhey Shyam, Fatehabad.
                                                        -----Petitioner
                                Vs.
State of Haryana and others.
                                                    -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
            HON'BLE MR JUSTICE L.N. MITTAL

Present:-   Mr. Devi Dayal Verma, Advocate
            for the petitioner.
                  -----
ORDER:

This petition seeks quashing of order of Haryana Tax

Tribunal, Chandigarh (constituted under the provisions of Haryana

Value Added Tax Act, 2003) dated 3.6.2008 (Annexure P-22),

dismissing the appeal of the petitioner against order dated 26.3.2007

(Annexure P-19). By the said order (Annexure P-19), appeal of the

petitioner was dismissed by the Appellate Authority respondent No.4

against the order of assessment dated 3.6.2005 (Annexure P-13).

The petitioner was assessed under the provisions of

Haryana General Sales Tax Act, 1973 and Central Sales Tax Act,

1956. Thereafter, the petitioner was reassessed on the allegation of

turnover escaping assessment. He preferred an appeal and sought

waiver of pre-deposit, on the ground that business of the firm was
C.W.P. No.19181 of 2008

2

closed and the assessee did not have capacity to pay. On the said

application, partial waiver was granted vide order dated 16.9.2005

(Annexure P-15), which order was further modified by the Tribunal vide

order dated 12.10.2006 (Annexure P-17). Review application against

the said order was dismissed on 13.11.2007. The said order was

challenged by the assessee by filing C.W.P. No.13745 of 2008, which

was dismissed on 5.8.2008. The petitioner failed to comply with the

condition of deposit, on which the appeal was dismissed, which order

has now been affirmed by the Tribunal vide impugned order Annexure

P-22.

We have heard learned counsel for the petitioner.

It is patent that the order of the Tribunal dated 12.10.2006

attained finality after dismissal of writ petition by this Court vide order

dated 5.8.2008. This petition is, thus, in the nature of review.

We do not find any ground to entertain this petition.

Dismissed.


                                            ( ADARSH KUMAR GOEL )
                                                   JUDGE


November 10, 2008                                  ( L. N. MITTAL )
ashwani                                                JUDGE