Citation : 2022 Latest Caselaw 1481 Raj/2
Judgement Date : 11 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Sales Tax (VAT) Revision/Reference No. 276/2018
Commercial Taxes Officer, Anti Evasion, Circle-II, Jaipur.
----Petitioner
Versus
M/s Roca Bathroom Products Pvt. Limited, 223-226, M.I.A. Alwar.
----Respondent
For Petitioner(s) : Mr. Punit Singhvi, Advocate For Respondent(s) : Mr. Ramesh Bairwa, Advocate for Mr. Vivek Singhal, Advocate
HON'BLE MR. JUSTICE MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE ANOOP KUMAR DHAND
Judgment / Order
11/02/2022
At the outset, learned counsel for the revenue would fairly
submit that the issue raised in this petition is no longer res-
integra and stands concluded vide order dated 19.01.2022 passed
in D.B. Sales Tax Revision/Reference No.282/2018 (Commercial
Taxes Officer Vs. M/s. Roca Bathroom Products Pvt. Limited),
whereby, the revision petition filed by the revenue was dismissed.
Having considering the submissions of learned counsel for
the revision petitioner and on account of the reasons, which have
been stated by this Court in the order referred above, this petition
is also dismissed.
(ANOOP KUMAR DHAND),J (MANINDRA MOHAN SHRIVASTAVA),J
Mohita /3
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!