2000 INSC 0310 SUPREME COURT OF INDIA Entry Tax Officer Vs. Uptron India C.A.No.9931 of 1995 (S.Rajendra Babu and S.N.Phukan JJ.) 02.03.2000 ORDER The Text below is only a summarized version of the order pronounced Dispute related to payment of entry tax on some consignments imported through certain check posts by respondent. Penalty imposed on respondent as it failed to give any proof of payment of entry tax. On appeal Tribunal set aside penalty on ground of violation of principles of natural justice. Supreme Court held that burden laid on respondent to prove that tax had been paid and in absence assessing officer justified in imposing penalty.