High Court Patna High Court - Orders

Mohan Kumar Khandelwal &Amp;Anr vs Commissioner Of Income Tax &Amp; O on 14 February, 2011

Patna High Court – Orders
Mohan Kumar Khandelwal &Amp;Anr vs Commissioner Of Income Tax &Amp; O on 14 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CIVIL WRIT JURISDICTION CASE No.20656 of 2010

                   ==============================================
                        MOHAN KUMAR KHANDELWAL & ANR.
                                                     - Petitioner(s)
                                    Versus
                   COMMISSIONER OF INCOME TAX & ORS. - Respondent(s)

                   ==============================================
                   Appearance:
                          For the Petitioner: Mr. RAKESH KUMAR SINGH
                                              Mr. VIKASH JAIN
                        For the Respondent: Mr. HARSHWARDHAN PRASAD
                                               Mrs. ARCHANA SINHA

                    ==============================================
                    CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                             HONOURABLE MR. JUSTICE JYOTI SARAN
                    ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

04. 14.02.2011 The writ petitioners seek to amend the writ petition
by adding a prayer to challenge the assessment order made
pending the writ petition.

Leave is granted.

Amendment may be carried out within one week
from today.




                                          (R.M. Doshit, CJ.)



         S.Sb/-                            (Jyoti Saran, J.)