Punjab-Haryana High Court
The Commissioner Of … vs Market Committee on 18 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
ITA No.905 of 2008
Date of Decision:-18.2.2009
The Commissioner of Income-tax-III, Ludhiana
---Appellant
Versus
Market Committee, Baghapurana, Distt.Moga
---Respondent
CORAM:- HON'BLE MR.JUSTICE J.S.KHEHAR
HON'BLE MR.JUSTICE NAWAB SINGH
Present:- Mr.Rajesh Sethi, Advocate for the appellant.
----
J.S.KHEHAR, J.(ORAL)
Learned counsel for the appellant very fairly states that the
controversy involved in the instant appeal has been adjudicated upon by this
Court in Commissioner of Income Tax-II, Amritsar, Versus Market
Committee, Dhariwal (ITA No.654 of 2005 decided on 14.3.2007).
In view of the above, the instant appeal is dismissed in terms of
the order passed by this Court in ITA No.654 of 2005.
(J.S.Khehar)
Judge
(Nawab Singh)
18.2.2009 Judge
AS