Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Hcl Infosystm Ltd. Thru' Auth. ... vs State Of U.P. & 2 Others
2017 Latest Caselaw 7200 ALL

Citation : 2017 Latest Caselaw 7200 ALL
Judgement Date : 21 November, 2017

Allahabad High Court
M/S Hcl Infosystm Ltd. Thru' Auth. ... vs State Of U.P. & 2 Others on 21 November, 2017
Bench: Bharati Sapru, Saumitra Dayal Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 35
 

 
Case :- WRIT TAX No. - 777 of 2017
 

 
Petitioner :- M/S Hcl Infosystm Ltd. Thru' Auth. Signatory
 
Respondent :- State Of U.P. & 2 Others
 
Counsel for Petitioner :- Nishant Mishra
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Bharati Sapru,J.

Hon'ble Saumitra Dayal Singh,J.

Challenge in this petition to reassessment proceedings initiated against the petitioner for the assessment year 2009-10 (U.P. & Central) for the reasons that the Assessing Authority is of the view that the chargers sold along with the mobile phones are liable to be taxed separately as unclassified items.

This Court in an earlier judgment in Writ Tax No.435 of 2016 has already quashed similar reassessment proceedings in the case of another assessee.

In view of above, let Shri Nimai Dass, learned Standing file a counter affidavit within a month.

List this matter on 21.12.2017.

Till then, reassessment proceedings in pursuance of the consequential notice dated 12.09.2017 for the assessment year 2009-10 (U.P. & Central) shall remain stayed.

Order Date :- 21.11.2017

pks

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter