Court No. - 37 Case :- WRIT TAX No. - 1130 of 2010 Petitioner :- Raj Kumar Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Murtuza Ali Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
By the impugned notice the petitioner has been
asked to deposit certain amounts. The contention of
the petitioner is that the demand has been raised
without giving any opportunity inasmuch as the
petitioner is not liable to deposit such amount.
We are of the view that let the impugned notice be
treated as a show cause notice and the petitioner
may file reply to such show cause notice within a
period of two weeks and the authority concerned is
directed to consider the reply of the petitioner
within a period of four weeks thereafter and pass a
reasoned order in accordance to law after giving
opportunity of hearing to the petitioner.
With the aforesaid observation, the writ petition
stands disposed of.
Order Date :- 6.8.2010
L.F.