Citation : 2012 Latest Caselaw 1766 ALL
Judgement Date : 15 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- WRIT TAX No. - 587 of 2012 Petitioner :- M/S Jagdish Saran Respondent :- State Of U.P. And Others Petitioner Counsel :- J.P. Pandey Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon'ble Prakash Krishna,J.
Connect with Writ Petition No.1223 of 2011 and 1187 of 2011.
For the reasons given for the interim orders passed in the above writ petitions on 17.8.2011 and 24.8.2011, taking into account that the petitioners had applied for compounding of tax liability (para 27 of the writ petition) under sub-section (1) of Section 6 of the U.P. Value Added Tax Act, 2008 under the Scheme dated 9.6.2009 as Civil Contractor at the rate of 2% and the orders passed in Writ Petition No.581 of 2011, M/s R.K. Associates Vs.State of U.P. & Ors. dated 2.5.2011 in which the writ petition was disposed of on the statement given by learned Standing Counsel that the Government Order dated 30th December, 2010 increasing rate of compounding from 2% to 4% will apply prospectively, we direct, as an interim measure, that until hearing of the writ petition increased rate of compounding from 2% to 4% by Government Order dated 30th December, 2010 shall not be made applicable to the petitioner.
Learned Standing Counsel appearing for the respondents is allowed three weeks' time to file counter affidavit.
List thereafter along with all connected matters.
(Prakash Krishna,J) (Ashok Bhushan,J)
Order Date :- 15.5.2012
MK/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!