Citation : 2023 Latest Caselaw 12482 MP
Judgement Date : 3 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
WP No. 16860 of 2018
(M/S. SUPREME BUILDCON PVT. LTD. Vs THE STATE OF MADHYA PRADESH AND OTHERS)
WP/19116/2018, WP/19118/2018, WP/19119/2018, WP/19126/2018, WP/20032/2018,
WP/20246/2018, WP/20249/2018, WP/23480/2018, WP/00988/2019, WP/06795/2019,
WP/10798/2019, WP/10799/2019, WP/11828/2019, WP/11834/2019, WP/13762/2019,
WP/16210/2019, WP/17485/2019, WP/17792/2019, WP/20498/2019, WP/20958/2019,
WP/21105/2019, WP/27574/2019, WP/27707/2019, WP/00724/2020, WP/02319/2020,
WP/02572/2020, WP/02574/2020, WP/02578/2020, WP/02656/2020, WP/02678/2020,
WP/02679/2020, WP/02684/2020, WP/06317/2020, WP/06319/2020, WP/06320/2020,
WP/08924/2020, WP/12302/2020, WP/17646/2020, WP/17795/2020, WP/18202/2020,
WP/19157/2020, WP/19413/2020, WP/00973/2021, WP/01352/2021, WP/01356/2021,
WP/01784/2021, WP/01816/2021, WP/03174/2021, WP/03191/2021, WP/05072/2021,
WP/06334/2021, WP/06335/2021, WP/06339/2021, WP/06344/2021, WP/06645/2021,
WP/06886/2021, WP/06902/2021, WP/07212/2021, WP/07352/2021, WP/07353/2021,
WP/07367/2021, WP/08070/2021, WP/08076/2021, WP/08160/2021, WP/08918/2021,
WP/09821/2021, WP/09822/2021, WP/10202/2021, WP/10203/2021, WP/13466/2021,
WP/14026/2021, WP/16791/2021, WP/21765/2021, WP/23381/2021, WP/25533/2021,
WP/25865/2021, WP/25911/2021, WP/25926/2021, WP/25927/2021, WP/25948/2021,
WP/00952/2022, WP/02838/2022, WP/03865/2022, WP/06383/2022, WP/06682/2022,
WP/06684/2022, WP/06686/2022, WP/06690/2022, WP/08823/2022, WP/14788/2022,
WP/24120/2022, WP/24375/2022, WP/29881/2022, WP/02647/2023, WP/03706/2023,
WP/04932/2023, WP/05514/2023, WP/07105/2023, WP/07122/2023
Dated : 03-08-2023
Shri Ashok Chakravarti, Shri Shekhar Sharma, Shri Qasim Ali, Shri
Arya Bhatt, Shri H. Khemuka, Shri V.S. Jha, Shri Aditya Ahiwasi, Siddharth
Shrivastava, Shri Rajesh Mainderatta, Shri Sanjay K. Patel, Shri Vipin
Mishra and Shri Atul Nema - Advocates for petitioners.
Shri A.D.Bajpai - Govt. Advocate for State.
Shri Shubham Manchhani, Shri Gajendra Singh Thakur, Shri
Himanshu Shrivastava, Shri Sanjay Mishra, Shri Saurabh Singh Thakur,
Shri R.G. Mahajan - Advocates for respondents.
Shri Shreyas Dubey - Advocate for Union of India.
In majority of these cases comprising the bunch, reply has filed by the State and other respondents accept in W.P.Nos.25927/2021, 25948/2021, 7353/2021, 7367/2021, 6902/2021, 3174/2021, 3191/2021, 12302/2020, Signature Not Verified Signed by: SARSWATI MEHRA Signing time: 8/5/2023 1:04:05 PM
14788/2022, 3865/2022, 25533/2021 14026/2021, 5072/2021, 6645/2021, 7352/2021, 25948/2021, 2647/2023, 5514/2023 and 7122/2023.
Let Reply be filed positively within four weeks in the aforesaid Writ Petitions. Learned counsel for the parties are of the view that there are small differences in the issue involve in the cases which have been clubbed together. Tabular synopsis be filed in all the 101 cases in this bunch reflecting the nature of each case.
Petitioners are also directed the filed the judgments of Odisha, Goa and Karnataka which have dealt in issue and decided the same in favour of assessee.
Let judgements be brought on record.
List after two weeks.
I.R., if any, to continue till the next date of hearing.
(SHEEL NAGU) (AMAR NATH (KESHARWANI))
JUDGE JUDGE
sm
Signature Not Verified
Signed by: SARSWATI
MEHRA
Signing time: 8/5/2023
1:04:05 PM
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!