Allahabad High Court
Commissioner Of Income Tax … vs M/S Leather Trends (P) Ltd. Kanpur on 29 July, 2010
Court No. - 27 Case :- INCOME TAX APPEAL No. - 57 of 2004 Petitioner :- Commissioner Of Income Tax (Central) Kanpur Respondent :- M/S Leather Trends (P) Ltd. Kanpur Petitioner Counsel :- P. Agrawal Respondent Counsel :- Ghanshyam Chaudhary,Ghanshyam Chaudhary,P.N. Batham Hon'ble Devi Prasad Singh,J.
Hon’ble Dr. Satish Chandra,J.
Admittedly, in the assessment year 1990-91, the tax effect is
less than Rs.4,00000/-(four lacs).
In view of above, present appeal is not maintainable
Keeping in view Section 268 A of the Income Tax Act.
Appeal is dismissed accordingly.
Order Date :- 29.7.2010
KS/