Allahabad High Court High Court

Reliance Industries Limited vs State Of U.P.,Thru. Prin. … on 14 July, 2010

Allahabad High Court
Reliance Industries Limited vs State Of U.P.,Thru. Prin. … on 14 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6281 of 2010

Petitioner :- Reliance Industries Limited
Respondent :- State Of U.P.,Thru. Prin. Secy.,Institutional Finance & Ors.
Petitioner Counsel :- Rahul Agarwal,Parv Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

We have heard Shri Bharat Ji Agarwal, Shri S.M.K. Chowdhari, Mr. S.P.
Gupta, learned Senior Counsel and Mr. Sunil Gupta, learned counsel
appearing for the petitioners as well as Mr. Jaideep Narain Mathur, learned
Addl. Advocate General of the State at length.

By earlier order, we had directed the State to receive instructions with regard
to jurisdiction exercised by the taxing officer. Affidavit has been filed to that
extent by the learned Standing Counsel today which is taken on record. The
petitioner may file response, if any by the next date of listing.

Learned Addl. Advocate General has not received instructions with regard to
the averment and pleading on record. He may receive instructions with regard
to pleading on record.

List on 26.7.2010. The case shall be taken up immediately after fresh for
further hearing on admission/interim relief.

Order Date :- 14.7.2010
kkb/