Allahabad High Court High Court

M/S Sri Mahavir Rolling Mills (P) … vs The Commissioner Of Commercial … on 2 July, 2010

Allahabad High Court
M/S Sri Mahavir Rolling Mills (P) … vs The Commissioner Of Commercial … on 2 July, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION No. - 541 of 2010

Petitioner :- M/S Sri Mahavir Rolling Mills (P) Ltd.
Respondent :- The Commissioner Of Commercial Tax, U.P.Lucknow
Petitioner Counsel :- Praveen Kumar,Ashok Kumar
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Admit on the questions no. 1 and 2.

Learned Standing counsel has accepted notice on behalf of the respondents.

List for hearing on its turn.

Until further orders of this Court, the operation of the impugned order dated
18.2.2010 for the assessment year 2000-01 shall remain stayed provided the
assessee revisionist furnishes security other than cash and Bank guarantee for
the balance unpaid amount of tax assessed within a period of one month to the
satisfaction of the assessing authority.

Order Date :- 2.7.2010
SKS