Citation : 2022 Latest Caselaw 3480 Tel
Judgement Date : 6 July, 2022
THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
AND
THE HONOURABLE MRS JUSTICE SUREPALLI NANDA
WRIT PETITION No.24455 of 2022
ORDER: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)
Heard Mr. Shaik Jeelani Basha, learned counsel for the
petitioner and Mr. K.Raji Reddy, learned Senior Standing Counsel,
Commercial Tax for the respondents.
2. It is submitted that issue raised in this writ petition has
been answered by this Court in W.P.No.7893 of 2020 and batch (M/s.
Sri Sri Engineering Works v. Deputy Commissioner (CT)) decided
on 05.07.2022.
3. Accordingly, the present Writ Petition is allowed in terms of
the aforesaid judgment. However, there shall be no order as to costs.
4. Miscellaneous applications pending, if any, shall stand
closed.
_________________________ UJJAL BHUYAN, CJ
_________________________ SUREPALLI NANDA, J Date: 06.07.2022 KL
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!