Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Allahabad High Court

The Commissioner Commercial Tax vs M/S A.V. Sales Corporation on 26 July, 2022

Author: Saumitra Dayal Singh

Bench: Saumitra Dayal Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 38
 

 
Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 18 of 2019
 

 
Revisionist :- The Commissioner Commercial Tax
 
Opposite Party :- M/S A.V. Sales Corporation
 
Counsel for Revisionist :- Bipin Kumar Pandey
 
Counsel for Opposite Party :- Nishant Mishra
 

 
Hon'ble Saumitra Dayal Singh,J.
 

1. Heard Shri A.C. Tripathi, learned Standing Counsel for the revenue and Shri Nishant Mishra, learned counsel for the assessee.

2. Present revision (carrying a delay of 86 days) has been filed against the order dated 20.07.2018 passed by Commercial Tax Tribunal, Saharanpur Bench, Saharanpur, in Second Appeal No. 362 of 2015 for A.Y. 2008-09 (U.P.) under the provisions of U.P. Value Added Tax Act, 2008 whereby the Tribunal has found that commodity 'toffee' sold by the assessee were covered under the Entry No. 137 Schedule II Part A.

3. By a detailed order of the date (i.e. 26.7.2022), Sales/Trade Tax Revision Defective No. 39 of 2019 (The Commissioner, Commercial Tax Vs. M/s Bhagwati Trading Co.) has been dismissed. For the same facts and on the same reasoning, the present revision is also dismissed.

Order Date :- 26.7.2022 Prakhar