Allahabad High Court
M/S Tata Chemicals Ltd. vs Asstt. Commissioner & Another on 12 August, 2010
Court No. - 32 Case :- WRIT TAX No. - 1082 of 1999 Petitioner :- M/S Tata Chemicals Ltd. Respondent :- Asstt. Commissioner & Another Petitioner Counsel :- Piyush Agarwal Respondent Counsel :- C.S.C. Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
Heard Shri Bharat Ji Agrawal, learned counsel for the petitioner.
Shri S.P. Kesarwani, learned Addl. Chief Standing Counsel
appears for the State. The amendment application challenging the
order of the Addl. Commissioner pending on record is allowed.
Let the amendment be incorporated in the writ petition.
Learned Standing Counsel will file counter affidavit within two
weeks. The rejoinder affidavit may be filed within one week,
thereafter. List on 21st September, 2010.
Order Date :- 12.8.2010
SP/