Citation : 2022 Latest Caselaw 4049 Tel
Judgement Date : 3 August, 2022
THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
AND
THE HON'BLE MRS JUSTICE SUREPALLI NANDA
WRIT PETITION Nos.7743 & 13520 of 2020; 5010, 8766,
12512, 12546, 23379 & 25570 of 2021; 2922, 15971,
15988, 16382, 17381 & 18767 of 2022
COMMON ORDER: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)
Heard Mr. Shaik Jeelani Basha, learned counsel
for the petitioners and Mr. K.Raji Reddy, learned
Senior Standing Counsel for the Commercial Tax
Department appearing for the respondents.
2. It is submitted that the present writ petitions are
covered by the judgment delivered on 05.07.2022 in
W.P.No.7893 of 2020 and batch (M/s. Sri Sri
Engineering Works v. Deputy Commissioner (CT)).
3. Accordingly, the writ petitions are allowed in
terms of the aforesaid judgment.
4. Miscellaneous applications pending, if any, shall
stand closed. However, there shall be no order as to
costs.
______________________________________ UJJAL BHUYAN, CJ
______________________________________ SUREPALLI NANDA, J
Dt: 03.08.2022 lur
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!