Allahabad High Court High Court

M/S Viraj Exports (P) Ltd. Thru’ … vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
M/S Viraj Exports (P) Ltd. Thru’ … vs State Of U.P. & Others on 5 August, 2010
Court No. - 37

Case :- WRIT TAX No. - 1396 of 2007

Petitioner :- M/S Viraj Exports (P) Ltd. Thru' Auth. Signatory A. Bansal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nishant Mishra
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

By means of the present writ petition, the petitioner is challenging
the assessment order of the year 2004-05 and has not challenged
the Entry Tax Act. The petitioner has an alternative remedy by
way of appeal.

The writ petition is, accordingly, dismissed.

Order Date :- 5.8.2010
SFH