Citation : 2022 Latest Caselaw 1264 MP
Judgement Date : 27 January, 2022
1
The High Court Of Madhya Pradesh
TR-00004-2021
((((M/S SANGHI BROTHERS (INDORE) PVT. LTD. Vs COMMERCIAL TAXES DEPARTMENT))))
VATA/00080/2018, VATA/00081/2018, TR/00003/2021, VATA/00075/2018,
TR/00005/2021, VATA/00015/2021, VATA/00016/2021
Indore, Dated : 27-01-2022
Heard through Video Conferencing.
Shri Anand Prabhawalkar, learned counsel for the appellant.
Shri Pushyamitra Bhargav, learned Additional Advocate General for
respondent State.
Learned Additional Advocate General for respondent State submits that the issue involved in this appeal has already been decided by this Court in VATA.No.35/2017, hence, this appeal/TR be also disposed of finally.
Counsel appearing for the appellant submits that against the aforesaid order passed in VATA No.35/2017 appellant has filed C.A.No.11724/2018 before Apex Court and same has been admitted for final hearing. He further submits that VATA.No.35/2017 was decided relying on the judgment passed by the Apex Court in the case of Mohd Ekram and Sons Vs. Commissioner of Trade Tax U.P Lucknow reported in 2004 (6) SCC
183 which has now been referred to Larger Bench in C.A.No.1822/2007 and other connected Civil Appeals, SLPs etc., vide order dated 5.2.2019.
Until today, the reference has not been answered by the Larger Bench of Hon'ble the Supreme Court.
In view of the above, we defer the final hearing of all these VATA's and TR's sine die awaiting the final outcome of the reference matter.
(VIVEK RUSIA) (RAJENDRA KUMAR (VERMA))
JUDGE JUDGE
das
Signature Not Verified
VerifiedDigitally
Digitally signed by
SAN REENA PARTHO
SARKAR
Date: 2022.01.27
18:23:14 IST
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!