High Court Rajasthan High Court

Commissioner Of Income-Tax vs Ayodhya Kumari on 23 August, 1985

Rajasthan High Court
Commissioner Of Income-Tax vs Ayodhya Kumari on 23 August, 1985
Equivalent citations: 1985 156 ITR 898 Raj
Bench: S M Lodha, K Bhatnagar


ORDER

1. This comes up for orders on the application which was filed by the
learned counsel for the asscssee on February 4, 1985.

2. We have perused the judgment dated February 3, 1984 [reported in [1985] 154 ITR 604] and also the findings recorded on questions Nos. 1 and 4. In view of the findings recorded, there appears to be some error in the para above the penultimate para of the judgment. The. error is rectified. In the third line of the para above the penultimate para, after the words

“against the assessee”, the words “and in favour of the assessee and against the Revenue respectively ” shall be added. After correction, the para above the penultimate para of the judgment will read as under:

“We, therefore, answer questions Nos. 1 and 4, in the negative, i. e., in favour of the Revenue and against the assessee and in favour of the assessee and against the Revenue respectively. Questions Nos. 2 and 3 are answered in the affirmative, in favour of the assessee and against the Revenue.

It is not necessary to answer question No. 5. ”

3. Let the aforesaid correction be made in the judgment and the Tribunal be informed accordingly.