Citation : 2022 Latest Caselaw 8180 Raj
Judgement Date : 15 June, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D. B. Civil Writ Petition No. 8454/2022
M/s. Shyam Entt Udhyog, 1 Blw (Suranwali) Through Its Authorized Partner Deepak Garg S/o Pawan Kumar Garg, Aged About 30 Years, R/o Ward No.18 Goluwala Niwadan, Tehsil Pilibanga District Hanumangarh, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Commissioner, Department Of Commercial Tax, Governemnt Of Rajasthan, Government Of Rajasthan, Kar Bhawan, Ambedkar Circle, C-Scheme, Jaipur.
2. Assistant Commissioner, State Tax, Ward-B-Iii Hanumangarh.
3. The Secretary, Department Of Revenue, Ministry Of Finance, Government Of India North Block, New Delhi.
----Respondents For Petitioner(s) : Mr. Anirudh Purohit For Respondent(s) :
HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE RAMESHWAR VYAS
Judgment / Order
15/06/2022
Counsel for the petitioner submits that the controversy
involved in this writ petition is identical to that being considered in
DBCW No.5678/2022 wherein following order has been passed :-
"Learned counsel for the petitioner has submitted that as per the decision of the Hon'ble Supreme Court rendered in the case of India Cement Ltd. Etc. Vs. State of Tamil Nadu Etc., reported in AIR 1990 SC 85, the royalty is separate and distinct from the land revenue and it is not related
(2 of 2) [CW-8454/2022]
to the land as a unit, as such, no tax is to be paid upon the royalty. Learned counsel for the petitioner has further submitted that the Hon'ble Supreme Court in Special Leave to Appeal (C) No.37326/2017, arising out of judgment of this Court rendered in the case of Udaipur Chamber of Commerce and Industry Vs. Union of India has already stayed payment of service tax for grant of mining lease/royalty."
In view of the submission noted above, let notices of the writ
petition as well as stay petition be issued to the respondents. Rule
is made returnable on 5.7.2022.
In the meantime, no coercive step shall be taken against the
petitioner and no recovery shall be effected from the petitioner in
pursuance of the notices (Annexure-3) dated 24.05.2022,
(Annexure-4) dated 24.05.2022 and (Annexure-5) dated
25.05.2022.
Connect with DBCW No.5678/2022.
(RAMESHWAR VYAS),J (SANDEEP MEHTA),J
24-Inder/-
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!