Citation : 2024 Latest Caselaw 385 UK
Judgement Date : 18 March, 2024
HIGH COURT OF UTTARAKHAND AT
NAINITAL
HON'BLE THE CHIEF JUSTICE MS. RITU BAHRI
AND
HON'BLE SRI JUSTICE PANKAJ PUROHIT
18TH MARCH, 2024
SPECIAL APPEAL No.449 of 2015
Poddar Alloys Pvt. Ltd. ........Petitioner
Versus
State of Uttarakhand and others ........Respondents
With
SPECIAL APPEAL No.1272 of 2010
SPECIAL APPEAL No.450 of 2015
SPECIAL APPEAL No.451 of 2015
SPECIAL APPEAL No.452 of 2015
SPECIAL APPEAL No.453 of 2015
SPECIAL APPEAL No.454 of 2015
SPECIAL APPEAL No.455 of 2015
SPECIAL APPEAL No.177 of 2016
SPECIAL APPEAL No.178 of 2016
Counsel for the petitioner(s). :Mr. P.R. Mullick,
learned counsel
Counsel for the State. :Mr. K.N. Joshi, learned
Deputy Advocate
General
JUDGMENT:
(per Ms. Ritu Bahri, C.J.)
As per the Misc. Application in Special Appeal No. 449 of 2015, the respondents have placed on record the order dated 12.11.2021 passed by respondent no.3 (Annexure No. MA-1) and as per the order, notice issued for re-assessment has been withdrawn. In paragraph 2 of this application, it is stated that the Assessing Officer has dropped the proceeding under Section 21 of the U.P. Trade
Tax Act, 1948, in all respective assessment years, therefore, the matter has been rendered infructuous in view of the order dated 12.11.2021 passed by respondent no.3 (Annexure No. MA-1).
2. Accordingly, all special appeals stand dismissed as infructuous.
3. All pending applications stand disposed of accordingly.
_____________ RITU BAHRI, C.J.
________________ PANKAJ PUROHIT, J.
Dt: 18TH March, 2024 UU/SK
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!