Citation : 2025 Latest Caselaw 1369 UK
Judgement Date : 29 July, 2025
2025:UHC:6619-DB
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
HON'BLE THE CHIEF JUSTICE SRI G. NARENDAR
AND
HON'BLE SRI JUSTICE ALOK MAHRA
29TH JULY, 2025
WRIT PETITION (M/S) No. 3273 OF 2023
Anisa.
...Petitioner
Versus
Assistant Commissioner & another.
...Respondents
With
WRIT PETITION (M/S) No. 757 OF 2023
M/s Nath Store.
...Petitioner
Versus
Commissioner, Uttarakhand State Goods
& Services Tax Commissionerate & others.
...Respondents
With
WRIT PETITION (M/S) No. 768 OF 2023
M/s Nath Store.
...Petitioner
Versus
Commissioner, Uttarakhand State Goods
& Services Tax Commissionerate & others.
...Respondents
With
WRIT PETITION (M/S) No. 769 OF 2023
M/s Nath Store.
...Petitioner
Versus
Commissioner, Uttarakhand State Goods
1
2025:UHC:6619-DB
& Services Tax Commissionerate & others.
...Respondents
With
WRIT PETITION (M/S) No. 774 OF 2023
M/s Nath Store.
...Petitioner
Versus
Commissioner, Uttarakhand State Goods
& Services Tax Commissionerate & others.
...Respondents
With
WRIT PETITION (M/S) No. 1101 OF 2023
Farman Ali.
...Petitioner
Versus
Assistant Commissioner State
Goods and Service Tax & another.
...Respondents
With
WRIT PETITION (M/S) No. 2115 OF 2023
Gyan Trading Company.
...Petitioner
Versus
Commissioner, Uttarakhand State Goods
& Services Tax Commissionerate & another.
...Respondents
Counsel for the petitioners in : Mr. Rohit Arora, learned counsel.
WPMS No. 3273/2023 & WPMS
No. 1101/2023.
Counsel for the petitioners in : Mr. Tarun Pande, learned counsel.
WPMS Nos. 757/2023, 768/2023,
769/2023, 774/2023 &
2115/2023.
Counsel for the respondents : Ms. Puja Banga, learned counsel.
2
2025:UHC:6619-DB
COMMON JUDGMENT :
(per Sri G. Narendar, C.J.)
Learned counsels on both sides submit that
the instant Writ Petitions were preferred on account of
the fact that the Tribunal had yet to be constituted, and
there was no forum available for availing of the alternate
remedy of Appeal; that now the forum has been
established, and, in that regard, the counsels for the
petitioners seek leave to withdraw the instant Writ
Petitions, with liberty to avail of the alternate remedy.
2. The said prayer is not seriously opposed by
the learned Brief Holder for the State. In that view of
the matter, in view of the fact that the appellate forum
was not available earlier, the case of the petitioners
requires to be considered accordingly.
3. In that view of the matter, the instant Writ
Petitions are disposed of as withdrawn, and liberty is
reserved with the petitioners to avail of the alternate
remedy, subject to the petitioners filing the appeal
within an outer limit of two weeks. If such availment of
alternate remedy is made within a period of two weeks,
the appeals preferred by the petitioners shall not be
rejected on the short ground of being belated.
2025:UHC:6619-DB
4. The Writ Petitions stand ordered accordingly.
There shall be no order as to costs.
As a sequel thereto, the miscellaneous
petitions, if any pending, shall stand closed.
_______________ G. NARENDAR, C.J.
_____________ ALOK MAHRA, J.
Dt: 29th July, 2025 Rahul
RAHUL DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=aa4fa3bee6691397758b14516ed3e66 e61bf4c848741983ed8c39e4145cf1dab,
PRAJAPATI postalCode=263001, st=UTTARAKHAND, serialNumber=303B55CC3063D34AC45BF8A1 92FCAD15C390A1AAD7B39857D2540AE4C28 A4898, cn=RAHUL PRAJAPATI Date: 2025.07.31 11:26:56 +05'30'
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!