Allahabad High Court High Court

Shamli Distrillery And Chemical … vs State Of U.P. Thru’ Principal … on 7 July, 2010

Allahabad High Court
Shamli Distrillery And Chemical … vs State Of U.P. Thru’ Principal … on 7 July, 2010
Court No. - 37

Case :- WRIT TAX No. - 968 of 2010

Petitioner :- Shamli Distrillery And Chemical Works Thru'Sr.Vice President
Respondent :- State Of U.P. Thru' Principal Secretary Govt. Of U.P. & Ors.
Petitioner Counsel :- Neeraj Sharma
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Connect with Writ Tax No. 317 of 2010.

Learned Standing Counsel prays for and is granted three weeks time to file
counter affidait. Rejoinder affidavit may be filed within one week thereafter.

Since the validity of the Notification dated 9.3.2007 and Rule 12 of the U.P.
Excise Rules has been challenged, a formal notice is to be issued to the
Advocate General.

Issue notice to Advocate General.

The order dated 27.1.2010 issued by the Excise Commissioner, U.P.,
Mumfordganj, Allahabad and order dated 23.1.2010 passed by respondent no.
4, The Officer Incharge/Excise Inspector, Shamli Distillery and Chemical
Works, Shamli, District- Muzaffarnagar shall be subject to the decision of the
writ petition.

Order Date :- 7.7.2010
OP