Supreme Court of India

M/S P.D.Prasad & Sons Pvt.Ltd vs C.C.T., West Bengal & Ors on 26 March, 2010

Supreme Court of India
M/S P.D.Prasad & Sons Pvt.Ltd vs C.C.T., West Bengal & Ors on 26 March, 2010
Author: ………………….J.
Bench: S.H. Kapadia, Aftab Alam
                                IN THE SUPREME COURT OF INDIA

                     CIVIL APPELLATE JURISDICTION

                   CIVIL APPEAL NO.2758 OF 2010
           (Arising out of S.L.P. (C) No.6267 of 2008)


M/s. P.D. Prasad & Sons Pvt. Ltd.                                     ...Appellant(s)

                                     Versus

Commissioner of Commercial Taxes,
West Bengal & Ors.                                                ...Respondent(s)
                               O     R    D     E    R


          Leave granted.

This matter is squarely covered by our judgement and
order passed today, i.e., 26th March, 2010, in the civil
appeal arising from S.L.P. (C) No.3905 of 2008 in the case of
Kamal Kumar Agarwal vs. Commissioner of Commercial Taxes,
West Bengal & Ors. Hence, we see no reason to interfere with
the order of penalty in this case also. However, we wish to
clarify that the Sales Tax Authorities at the “first
checkpost” will not insist that it is the Customs House
Agent/Clearing and Forwarding Agent alone who will be
authorized to make the Declaration under Rule 211A(1) of the
West Bengal Sales Tax Rules, 1995.

Subject to above, this civil appeal stands also
dismissed with no order as to costs.

………………….J.

[S.H. KAPADIA]

………………….J.

[AFTAB ALAM]
New Delhi,
March 26, 2010.