Citation : 2022 Latest Caselaw 5336 Raj/2
Judgement Date : 1 August, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Sales Tax Revision / Reference No. 245/2019
Commercial Taxes Officer, Circle-B, Bharatpur
----Petitioner
Versus
Ramesh S/o Shri Chote Lal, B-54, 1St Floor, Ashok Complex,
Sector-18, Vashi Navi Mumbai (Maharashtra)
----Respondent
For Petitioner(s) : Mr. Punit Singhvi Mr. Ayush Singh Mr. Akshat Dewan Mr. Swapnil S. Sharma For Respondent(s) :
HON'BLE MR. JUSTICE PANKAJ BHANDARI HON'BLE MR. JUSTICE SAMEER JAIN Order
01/08/2022
1. It is contended by counsel for the petitioner that the
matter has been settled by the Division Bench of this Court in the
case of Assistant Commissioner Vs. Pawan Bansal (D.B.
Sales Tax Revision/Reference NO.85/2021) decided on
21.01.2022.
2. The issue involved in this petition is no more res-
integra as the same has been decided by the Division Bench of
this Court in the case of Pawan Bansal (supra).
3. We find no reason to take different view.
4. Accordingly, the present Sales Tax Revision Petition is
dismissed in the light of the above judgment.
5. Stay application stands disposed of.
(SAMEER JAIN),J (PANKAJ BHANDARI),J CHANDAN /101
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!