Citation : 2022 Latest Caselaw 3655 Tel
Judgement Date : 12 July, 2022
THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
AND
THE HONOURABLE MRS JUSTICE SUREPALLI NANDA
WRIT PETITION Nos.21412 of 2020 & 10031 of 2021
COMMON ORDER: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)
Heard Mr. G.Narendra Chetty, learned counsel for the petitioners
and Mr. K.Raji Reddy, learned Senior Standing Counsel, Commercial
Tax for the respondents.
2. It is submitted that issue raised in these writ petitions 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 Writ Petitions are 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: 12.07.2022 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!