Allahabad High Court High Court

M/S Jagdish Products Gandhiganj … vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
M/S Jagdish Products Gandhiganj … vs State Of U.P. And Others on 18 June, 2010
Court No. - 9

Case :- WRIT TAX No. - 900 of 2010

Petitioner :- M/S Jagdish Products Gandhiganj Hapur
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Suyash Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Krishna Murari,J.

Heard learned counsel for the petitioner and learned standing counsel.

The issue involved in this writ petition with regard to the validity of the
notification issued under U.P. Tax on Entry of Goods into Local Areas Act,
2007 is already drawing attention of this Court in various writ petitions,
wherein counter affidavit has been called and interim orders have been
passed. Considering the fact, the petitioner is entitled to the same order.

Learned standing counsel may file coutner affidavit within six weeks.
Petitioner will have two weeks thereafter for filing rejoinder affidavit.

Connect and list with writ petition no. 671 of 2010 and 1484 of 2007 after
expiry of aforesaid period.

Considering the fact, the aforesaid order, realization of Entry tax shall remain
stayed provided the petitioner submit security in the form of bank guarantee
within a period of one month before the assessing Authority. In case, if
security is not submitted, this interim order shall be deemed to be in operative.

Order Date :- 18.6.2010
yachna