2009 INSC 0093 SUPREME COURT OF INDIA Assistant commercial taxes officer Vs. Narsingh trading company C.A.No.355 OF 2009 (S.H. Kapadia and Aftab Alam JJ.) 19.01.2009 ORDER Leave granted. The issue is squarely covered by our two judgments in the case of Guljag Industries Vs. Commercial Taxes Officer1 and Assistant Commercial Taxes Officer Vs. M/s Bajaj Electricals Limited2, in favour of the Department. Accordingly, the Civil Appeal filed by the Department stands allowed with no order as to costs. 12007 (7) SCC 269 SpotLaw 22008 (14) SCALE 380 1