Allahabad High Court High Court

M/S Shankar Enterprises vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
M/S Shankar Enterprises vs State Of U.P. And Others on 5 January, 2010
Court No. - 37

Case :- WRIT TAX No. - 2426 of 2009

Petitioner :- M/S Shankar Enterprises
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Aloke Kumar
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bala Krishna Narayana,J.

Heard Sri Alok Kumar, learned counsel for the petitioner and learned standing
for the State.

The contention of the petitioner is that the petitioner is entitled for refund of
Rs. 57, 000/- which has been realised for the period of 01.01.2009 to
20.03.2009 in the name of the registration fee which is not legally payable.
For the refund of the amount, the petitioner tried to file an application but the
application has not been entertained by the respondent no. 3 and therefore, the
petitioner has filed this writ petition.

In view of the aforesaid, we dispose of the writ petition directing the
respondent no. 3 to entertain the application for the refund and adjudicate the
same in accordance to law within a period of two weeks from the date of
filing of the application and in case the petitioner is held entitled for refund of
the amount the same may be paid forthwith within another one week
thereafter.

Order Date :- 5.1.2010
YK