Court No. - 33 Case :- SALES/TRADE TAX REVISION No. - 557 of 2010 Petitioner :- M/S Vinay Wires & Poly Products Pvt. Ltd. Respondent :- Commissioner Of Commerical Tax, U.P. Lucknow Petitioner Counsel :- S.D. Singh Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The argument of Sri S.D. Singh, learned counsel for the revisionist is that the
revisionist is manufacturing poly film but is not utilizing the same for packing
the notified goods manufactured by him and therefore raw materials
purchased for manufacturing the said poly film is liable to be taxed @ 2.5% in
accordance with the notification dated 6th February 2004.
Admit on the question of law mentioned in the memo of revision.
No notice be issued as respondent is represented by the learned Standing
counsel.
List for final hearing on its turn.
Until further orders of this Court, the disputed amount of tax for the
assessment year 2004-05 shall not be released provided the revisionist
deposits half of the same within a period of one month from today and
furnishes security other than cash and Bank guarantee to the satisfaction of
the assessing authority for the remaining amount within the aforesaid period.
Order Date :- 14.7.2010
SKS