Citation : 2023 Latest Caselaw 525 Ori
Judgement Date : 16 January, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 1662 of 2013
M/s. Sri Jagannath Roller Flour Mills .... Petitioner
Mr. Satyajit Mohanty, Advocate
-versus-
Commissioner of Sales Tax and .... Opposite Parties
Another
Mr. Sunil Mishra, Addl. Standing Counsel
CORAM:
THE CHIEF JUSTICE
JUSTICE M.S. RAMAN
ORDER
Order No. 16.01.2023
07. 1. In view of the judgment of this Court in State of Odisha v.
Geetashree Industries AIR 2022 Oris 161, the impugned order dated 17th December, 2012 passed by the Commissioner of Sales Tax, Odisha in Revision Case No.SU-01/2011-2012 under Section 18(5) of the Orissa Entry Tax Act, 1999 (OET Act) as well as the order dated 15th December, 2010 passed by the Joint Commissioner of Sales Tax (Opposite Party No.2) as a suo motu revision under Section 18(1) of the OET Act are hereby set aside.
2. The writ petition is disposed of in the above terms. An urgent certified copy of this order be issued as per rules.
(Dr. S. Muralidhar) Chief Justice
(M.S.Raman) Judge S.K. Jena/Secy.
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!