Court No. - 33 Case :- SALES/TRADE TAX REVISION No. - 546 of 2010 Petitioner :- Vee Cee Computer Business Forms Thru' Its Partner Respondent :- The Commissioner Of Commercial Taxes, U.P. Lucknow Petitioner Counsel :- Piyush Agrawal,Bharat Ji Agarwal Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
Heard Sri Bharat Ji Agrawal assisted by Sri Piyush Agrawal, learned counsel
for the revisionist and Sri B.K. Pandey, learned Standing counsel.
Admit on the questions of law nos. 1 and 3 as contained in the memo of
revision.
Sri B.K. Pandey has accepted notice on behalf of respondent. Therefore, no
notice is required to be issued.
List after a month for final disposal.
Until further orders of this Court, the realization of the disputed amount of tax
for the assessment year 2006-07 pursuant to the assessment order dated 31st
March 2009 shall remain stayed provided the revisionist furnishes adequate
security, other than Cash and Bank guarantee to the satisfaction of the
assessing authority within a period of two weeks from today.
Order Date :- 13.7.2010
SKS