Allahabad High Court High Court

M/S Rathi Steel And Power Limited … vs The Commissioner, Commercial … on 11 August, 2010

Allahabad High Court
M/S Rathi Steel And Power Limited … vs The Commissioner, Commercial … on 11 August, 2010
Court No. - 33
Case :- SALES/TRADE TAX REVISION No. - 641 of 2010
Petitioner :- M/S Rathi Steel And Power Limited Thru' Rakesh Verma
Respondent :- The Commissioner, Commercial Taxes, U.P. Lucknow
Petitioner Counsel :- Piyush Agrawal
Respondent Counsel :- C.S.C.
Hon'ble Bharati Sapru,J.

Heard Sri Piyush Agrawal learned counsel for the assessee
revisionist and the learned standing counsel.

The matter relates to the provisional assessment. It is yet to
be decided.

Subject to the deposit of 50% of the disputed amount of tax,
as directed by the Tribunal, within a period of three weeks
from today, the impugned demand remain stayed till the
disposal of the appeal.

The appeal of the revisionist may itself be decided
expeditiously preferably within a period of three months. Till
the decision of the appeal, no further recovery may be made
against the petitioner. It is made clear that in case the
petitioner fails to deposit 50% of the amount as indicated
above, the stay order shall stand automatically vacated.

With the observations made above, the revision is disposed
of finally.

Order Date :- 11.8.2010
rk