High Court Punjab-Haryana High Court

Uday Singh vs The Commissioner Of Income Tax on 20 January, 2009

Punjab-Haryana High Court
Uday Singh vs The Commissioner Of Income Tax on 20 January, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH.


                                       Income Tax Appeal No.210 of 2005
                                       Date of Decision:-20.1.2009


Uday Singh                                                  ---Appellant

                                          Versus

The Commissioner of Income Tax, Gurgaon                     ---Respondent

CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE NAWAB SINGH

PRESENT:- Mr.Sanjay Bansal, Senior Advocate with
Mr.Prashant Bansal, Ms.Namita Verma and Ms.Shaveta
Malhotra, Advocates for the appellant.

Mr.Yogesh Putney, Advocate for the respondent.

J.S.KHEHAR, J.(ORAL)

Learned counsel for the parties are agreed that the instant

appeal be also disposed of in terms of an order passed by this Court in Uday

Singh Versus The Commissioner of Income Tax, Gurgaon (ITA No.204

of 2005 decided on 20.1.2009).

Disposed of in terms of order passed in Uday Singh’s case

(supra).




                                                        (J.S.Khehar)
                                                             Judge



                                                      (Nawab Singh)
20.1.2009                                                   Judge
AS