Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

L Ramesh Naidu vs The Commercial Tax Officer
2022 Latest Caselaw 7782 AP

Citation : 2022 Latest Caselaw 7782 AP
Judgement Date : 12 October, 2022

Andhra Pradesh High Court - Amravati
L Ramesh Naidu vs The Commercial Tax Officer on 12 October, 2022
        HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

MAIN CASE No.: W.P.No.4805 of 2021

                            PROCEEDING SHEET

Sl.No
                                              ORDER

DATE

10. 12.10.2022 CPK, J & AVRB, J

Sri G. Narendra Chetty, learned counsel for the petitioner, submits that the order impugned is barred by limitation. Apart from that, he submits that the Vigilance Report relied upon was not furnished to the petitioner and hence, on that score, the matter has to be remanded. Relying upon the judgment of the Hon'ble Supreme Court in Anandji Haridas and Co. (P) Ltd. v. S. P. Kasture and others [AIR 1968 Supreme Court 565], he would contend that the period of limitation would apply whether the firm is registered or unregistered.

At this stage, Sri S.A.V. Sai Kumar, learned Assistant Government Pleader, pleads for some more time for filing counter.

As a final chance, list on 19.10.2022.

___________ CPK, J

___________ AVRB, J AMD

 
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 : MAIMS

 
 
Latestlaws Newsletter