Citation : 2023 Latest Caselaw 34726 ALL
Judgement Date : 11 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:234100 Court No. - 37 Case :- SALES/TRADE TAX REVISION No. - 414 of 2019 Revisionist :- The Commissioner, Commercial Tax U.P. Lucknow Opposite Party :- S/S Hindustan Aeronautics Ltd. Counsel for Revisionist :- Bipin Kumar Pandey Hon'ble Ajay Bhanot,J.
The tribunal under the order impugned, after referring to identical transactions of the same assessee in the previous years, recorded that the supply of the parts used in overhauling and repairing cannot be deemed to be sale. Similarly, it has been held that the assessee has wrongly been assessed.
The finding recorded by the Tribunal are sought to be assailed by means of the present revision filed by the department. However, it is fairly stated that the findings recorded by the tribunal have been affirmed by this Court with the dismissal of the revision filed by the department in respect of earlier years.
The case is covered by the judgment rendered by this Court in Sales/Trade Tax Revision Defective No. 544 of 1998 (The Commissioner, Trade Tax, U.P. Lucknow vs. S/S Hindustan Aeronautics Ltd. Kanpur). For the same reasons, the present revision is also dismissed.
Order Date :- 11.12.2023
Vandit
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!