Patna High Court – Orders
Pawan Udyog Ltd. vs The State & Ors. on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1297 of 1990
Pawan Udyog Limited Flour Milling Division, a company
incorporated under the Indian Companies having its registered
office at 159, Ravindra Sarini, Calcutta-700 007, through its
Director Mahesh Kumar Bhukania, son of Shri Basudeo Bhukania,
resident of Barakar, West Bengal.
......Petitioner.
Versus
1. The State of Bihar, through the Secretary, Ministry of Finance,
Government of Bihar, having its office at New Secretariat,
Patna.
2. The Industrial Development Commissioner, Government of
Bihar, having its office at 'Vikash Bhawan', New Secretariat,
Patna.
3. The Director of Industries, Industries Department, Government
of Bihar having its office at 'Vikash Bhawan', New Secretariat,
Patna.
4. The Commissioner of Commercial Taxes, Commercial Taxes
Department, having its office at 'Vikash Bhawan', New
Secretariat, Patna.
5. The Assistant Commissioner of Commercial Taxes, Dhanbad
Circle, Dhanbad.
....... Respondents.
-----------
16- 19.07.2011 Heard Mr. Tej Bahadur Roy for the petitioner.
None appeared on behalf of the respondents. The
petitioner seeks refund of the amount of sales tax
deposited under coercion in the months of October 1989 to
December 1989. Learned counsel for the petitioner
submits that this writ petition has become infructuous. It is
accordingly dismissed as having become infructuous.
(S K Katriar, J.)
(Vikash Jain, J.)
S.K.Pathak/