Patna High Court – Orders
Bharat Prasad Barnwal vs Commissioner Of Income Tax on 6 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
TAX CASES No.30 of 1990
====================================================
C.I.T. BIHAR PATNA
Versus
OTI LAL JAIN,DEV.OFFICER,LIC
WITH
MISC. APPEAL No.337 of 1999
BHARAT PRASAD BARNWAL
Versus
COMMISSIONER OF INCOME TAX
WITH
MISC. APPEAL No.338 of 1999
BHARAT PRASAD BARNWAL
Versus
COMMISSIONER OF INCOME TAX
WITH
MISC. APPEAL No.361 of 1999
TRIPIT NARAYAN SHARMA
Versus
COMMISSIONER OF INCOME TAX
WITH
MISC. APPEAL No.362 of 1999
TRIPIT NARAYAN SHARMA
Versus
COMMISSIONER OF INCOME TAX
WITH
MISC. APPEAL No.429 of 1999
PRAKASH KUMAR JHA
Versus
COMMISSIONER OF INCOME TAX
WITH
MISC. APPEAL No.689 of 1999
DWARIKA PRASAD
Versus
COMMISSIONER OF INCOME TAX & O
WITH
MISC. APPEAL No.46 of 2000
RAM PRASAD SINGH
Versus
COMMISSIONER OF INCOME TAX & A
WITH
MISC. APPEAL No.263 of 2000
PRAKASH KUMAR JHA
Versus
COMMISSIONER OF INCOME TAX & A
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
-2-
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
9. 6.9.2010. Notify on 14th September 2010 at 2 P.M.
under the heading ‘for Admission’.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-