IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6807 of 1994
M/S Prakash Roller Flour Mills (P) Ltd., a company
incorporated under the Indian Companies Act, Gaya
through its Manager Shri Ajay Prakash Saraogi, son of late
Sat Narain Saraogi, resident of 6 K.P. Road, Gaya.
......Petitioner.
Versus
1. The State of Bihar.
2. The Commissioner of Commercial Taxes, Bihar, Patna.
3. The Dy. Commissioner of Commercial Taxes, Gaya
Circle, Gaya.
....... Respondents.
-----------
14- 19.07.2011 Heard Mr. Tej Bahadur Roy for the petitioner,
and Mr. Ranjan Kumar, learned Assistant Counsel to
Additional Advocate General No.13. This writ petition has
been preferred with the prayer to quash the amendment
made in Section 60-A of the Bihar Finance Act (Bihar Act
5 of 1981) and the addition of sub-section (7) in the said
section by Bihar Taxation Law (Amendment &
Validation) Ordinance, 1993 (Bihar Ordinance No.22 of
1993). Learned counsel for the petitioner submits that he
does not wish to press this writ petition. It is accordingly
dismissed as not pressed.
(S K Katriar, J.)
(Vikash Jain, J.)
S.K.Pathak/