IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.301 of 2010
NIDAN
Versus
THE COMMISSIONER OF INCOME TAX
-----------
3 22/6/2010 Heard learned counsel for the parties in respect of
I.A. No.3781 of 2010, through which the appellant has
prayed for condonation of delay in filing of this appeal.
It has been submitted that the impugned order
was passed without notice to the appellant and as soon as
the appellant came to know of it, he preferred the writ
petition which was subsequently permitted to be withdrawn
with an observation that the appellant may prefer such an
appeal.
In the facts of the case, the delay in preferring this
appeal is condoned.
I.A. no.3781 of 2010 stands allowed.
Let a copy of the memorandum of appeal be
served upon learned counsel for the Income Tax Department
within one week and put up for admission thereafter.
( R. M. Doshit, CJ.)
Neyaz/ (Shiva Kirti Singh, J.)
2