Allahabad High Court High Court

M/S Paswara Petrocem Limited vs The Commissioner Of Commercial … on 25 January, 2010

Allahabad High Court
M/S Paswara Petrocem Limited vs The Commissioner Of Commercial … on 25 January, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION No. - 40 of 2010

Petitioner :- M/S Paswara Petrocem Limited
Respondent :- The Commissioner Of Commercial Tax, U.P. Lucknow
Petitioner Counsel :- Rakesh Ranjan Agrawal,Suyash Agarwal
Respondent Counsel :- C.S.C.


Hon'ble Bharati Sapru,J.

Heard learned counsel for the assessee and the
learned standing counsel for the State.
By the impugned order Section 5 application of the
State has been allowed by the Tribunal. The reasons
given for allowing the Section 5 application are not
valid. I, therefore, remand the matter back to the
Tribunal to decide the same on merit and in
accordance with law.

I see no reason to interfere in the impugned order of
the Tribunal. This revision is dismissed.
Order Date :- 25.1.2010
AKJ