Allahabad High Court High Court

M/S Mishra Handicraft India Pvt. … vs Commissioner Of Trade Tax, U.P. on 6 July, 2010

Allahabad High Court
M/S Mishra Handicraft India Pvt. … vs Commissioner Of Trade Tax, U.P. on 6 July, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION No. - 329 of 2002

Petitioner :- M/S Mishra Handicraft India Pvt. Ltd. Thru M.D., R.L. Mishra
Respondent :- Commissioner Of Trade Tax, U.P.
Petitioner Counsel :- M. Manglik
Respondent Counsel :- S.C.

Hon'ble Pankaj Mithal,J.

Notices were issued to the revisionist for engaging another counsel by
registered post. Service is deemed to be sufficient in view of the office report
dated 5.5.2010. No new counsel has put in appearance on behalf of the
revisionist.

Case called out twice. No one turned up to press the revision.

It is accordingly dismissed for want of prosecution.

Order Date :- 6.7.2010
piyush