Court No. - 33 Case :- SALES/TRADE TAX REVISION No. - 484 of 2002 Petitioner :- The Commissioner, Trade Tax, U.P Lucknow Respondent :- Teka Chand Om Prakash, Nayaganj, Kanpur Petitioner Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The affidavit of service on record indicates that the notice of filing of the
revision was served by the Asstt Commissioner, ( Assessment ) Trade Tax,
Kanpur on one Vijai Kumar partner of the assessee/opposite party’s firm way
back on 17.9.2002.
The revision came up for consideration on 22.8.2007,when the case was
admitted and notice was directed to be issued to the assessee/opposite party.
In pursuance thereof service of notice has not been affected.
Learned counsel for the applicant/revisionist prays for and is allowed three
days time for taking steps to serve the assessee/opposite party.
Order Date :- 10.5.2010
warsi