Citation : 2012 Latest Caselaw 2381 ALL
Judgement Date : 31 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- WRIT TAX No. - 770 of 2012 Petitioner :- M/S Injila Traders Respondent :- State Of U.P. And Others Petitioner Counsel :- Ved Prakash Singh Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon'ble Prakash Krishna,J.
By means of the present petition, the petitioners have challenged the insistence of the respondents for payment of registration fees on the supply of coal. The petitioners no.1 is a proprietorship firm where as the petitioner no.2 is a private limited company. The petitioners are registered under the provision of U.P.Value Added Tax Act as well as under the provision of Central Sales Tax Act. The petitioners are importing coal from outside the State of U.P. by road. For the import of coal the State of U.P. is being used as a passage. The forest authorities of State of U.P. are insisting upon taking registration and charging registration fees for each Truck of coal, which is being supplied.
The contention is that the petitioners are not liable to pay any registration fees nor liable to take any registration in respect of each Truck. Reliance has been placed upon a recent decision of this Court in M/s Akanksha Enterprises Vs. State of U.P. and others Writ Tax No. 1699 of 2011 decided on 8.12.2011 wherein this Court had allowed the writ petition and had held that the petitioners will not be required to obtain registration for movement of coal within the State of U.P. The operative portion of the judgment is reproduced below:
'On the aforesaid facts and circumstances the insistence for registration and for charging the registration fees is beyond the authority conferred upon the respondents under the Indian Forest Act, 1927 and the Rules of 1978.
Both the writ petitions are allowed to the extent that the petitioners will not be required to obtain registration for movement of coal within the State of U.P. If any registration fee is charged from the petitioners, the same will be returned to them. They will, however, continue to obtain transit passes and pay transit fee on the transportation/movement of coal, held to be forest produce in NTPC Ltd. (supra) in accordance with the U.P. Transit of Timber and other Forest Produce rules, 1978.'
Shri S.P. Kesharwani, learned Addl. Chief Standing Counsel could not point out any distinguishing feature so as not to apply the aforesaid judgment in the present case.
Respectfully following the aforesaid decision, we allow the writ petition in the same terms and directions as mentioned in the judgment and order dated 8.12.2011 passed by this Court in the case of M/s Akanksha Enterprises (supra).
(Prakash Krishna,J) (Ashok Bhushan,J)
Order Date :- 31.5.2012
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!