Citation : 2021 Latest Caselaw 6179 Raj/2
Judgement Date : 29 October, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Sales Tax Revision / Reference No. 44/2021
M/s Hdfc Bank Ltd., Time Square Mall, Vidyadhar Nagar, Jaipur
Rajasthan Through Its Authorized Signatory Shri Vikram Saini
S/o Shri Gulab Chand Saini Aged About 41 Years, R/o A-8,
Adarsh Colony, Shanti Nagar, Jaipur-302006
----Petitioner
Versus
Assistant Commissioner, Anti-Evasion, Rajasthan, Circle-I
Commercial Tax Department, Jaipur.
----Respondent
Connected With S.B. Sales Tax Revision / Reference No. 41/2021 M/s Hdfc Bank Ltd., Time Square Mall, Vidyadhar Nagar, Jaipur, Rajasthan Through Its Authorized Signatory Shri Vikram Saini S/o Shri Gulab Chand Saini R/o A-8, Adarsh Colony, Shanti Nagar, Jaipur-302006
----Petitioner Versus Assistant Commissioner, Anti-Evasion, Rajasthan, Circle-I, Commercial Tax Department, Jaipur.
----Respondent S.B. Sales Tax Revision / Reference No. 42/2021 M/s Hdfc Bank Ltd., Time Square Mall, Vidyadhar Nagar, Jaipur, Rajasthan Through Its Authorized Signatory Shri Vikram Saini S/o Shri Gulab Chand Saini R/o A-8, Adarsh Colony, Shanti Nagar, Jaipur-302006
----Petitioner Versus Assistant Commissioner, Anti-Evasion, Anti-Evasion, Rajasthan, Circle-I, Commercial Tax Department, Jaipur.
----Respondent S.B. Sales Tax Revision / Reference No. 43/2021 M/s Hdfc Bank Ltd., Time Square Mall, Vidyadhar Nagar, Jaipur, Rajasthan Through Its Authorized Signatory Shri Vikram Saini S/o Shri Gulab Chand Saini R/o A-8, Adarsh Colony, Shanti
(2 of 3) [STR-44/2021]
Nagar, Jaipur-302006
----Petitioner Versus Assistant Commissioner, Anti Evasion, Rajasthan, Circle-I, Commercial Tax Department, Jaipur.
----Respondent For Petitioner(s) : Mr. Narendra Singhvi For Respondent(s) :
HON'BLE MR. JUSTICE SATISH KUMAR SHARMA
Order
29/10/2021
All these Revision petitions have been directed against the
order dated 02.12.2020 of Rajasthan Tax Board, Ajmer passed in
Appeal Nos.144/2018, 145/2018 and 146/2018 all titled as M/s
HDFC Bank Limited, Time Square Mall, Vidhyadhar Nagar, Jaipur
vs. Assistant Commissioner, Anti Evasion Rajasthan Circle-I,
Commercial Tax, Jaipur whereby the appeals of the petitioner-
Bank challenging the order of Appellate Authority holding the
petitioner- Bank liable for payment of tax on sale of re-possessed
financed vehicles have been dismissed.
Having heard learned counsel for the petitioner, this Court
finds that the impugned common order of Rajasthan Tax Board
dismissing all the above three appeals is based on the judgment
dated 23.02.2017 passed by this Court in S.B. Sales Tax
Revision/Reference Nos.1, 2, 3, 4, 5, 6, 169, 170, 171, 172, 173,
174, 175/2016 and 44, 45, 46, 47, 48, 49, 36/2015; HDFC Bank
Limited And Ors. vs. CTO Anti Evasion Rajasthan, Circle-III, Jaipur
And Ors., wherein it has been categorically held that the
petitioner-Bank/ Finance Company is liable to pay tax and interest
(3 of 3) [STR-44/2021]
on the sale of re-possessed financed vehicles. This Court does not
find any ground to disagree with the same.
Learned counsel for the petitioner fairly admits that the
above judgment of this Court is still in force.
In view of the above, all these petitions are therefore
dismissed in terms of the above cited judgment of this Court.
(SATISH KUMAR SHARMA),J
Simple Kumawat /07-10
Powered by TCPDF (www.tcpdf.org)
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!