Allahabad High Court High Court

Nazibabad Stone Crusher Society vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Nazibabad Stone Crusher Society vs State Of U.P. & Others on 6 January, 2010
Court No. - 32

Case :- MATTERS UNDER ARTICLE 227 No. - 1254 of 2009

Petitioner :- Nazibabad Stone Crusher Society
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S. Shekhar,V.K. Singh

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioners.

Issue   notice   to   the   respondents   no.   1   to   3   who   may   file   counter 
affidavit. 

Steps be taken by registered post within ten days. 

Office shall issue notices returnable at an early date. 

List   for   admission   immediately   after   service   of   notice   on   the 
respondents.

The petitioner no. 1 claims to have a crusher unit and engaged in the 

business of crushing stone, boulders and rocks into grit and chips of 

different sizes. For the purpose of raw materials, the petitioner no.1 

purchases   stone,   boulder   and   rocks   from   Uttrakhand   Forest 

Development   Corporation   and   forests   situated   in   U.P.   and   pays 

transit fees. 

It is contended that when the petitioner transports the raw materials 

to his unit situated in Nazimabad, District Bijnor he pays the transit 

fees   at   the   check   post   barrier   in   the   State   of   U.P.   but   when   the 

crushed   items   are   transported   to   other   places   the   officials   of   the 

Forest Department of the State of U.P. again require the petitioner to 

pay the transit fee on the ground that he is transporting the forest 

goods   as   such   he   is   again   required   to   pay   transit   fee.   Learned 

counsel   for   the   petitioner   also   submits   that   the   trial   court   granted 

temporary injunction restraining the respondents from demanding the 

transit fees again on such finished goods where the transit fee has 

already been paid, on raw material. However, on an appeal being 
filed,   the   lower   appellate   court   has   wrongly   allowed   the   same. 

Learned  counsel  for  the  petitioners  relying upon a Division Bench 

judgement of this court in the case of  Sri Sai Stone Crusher and 

others vs. State of U.P. & others decided on 11.4.2008 wherein it 

has been held that once the transit fee has already been paid for 

transportation of raw materials, no transit fee is payable for finished 

goods,   contends   that   the   lower   appellate   court   has   wrongly   and 

illegally refused to place reliance on the said judgement merely on 

the ground that it was passed in the writ petition. 

Prima­facie   there   appears   to   be   force   in   the   submission   and   the 

petitioners are entitled to interim order. 

Until further orders of this Court, the respondents are restrained from 

realising the transit fees for transportation of the finished goods which 

have been manufactured from the raw materials on which the transit 

fee has already been paid. 

Order Date :- 6.1.2010
nd