Punjab-Haryana High Court
Commissioner Of Wealth Tax-Ii vs M/S Rai Bahadur Kishore Chand & … on 6 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
WTA No. 49 of 2009 (O&M)
Date of Decision: August 6, 2009
Commissioner of Wealth Tax-II, Amritsar
...Appellant
Versus
M/s Rai Bahadur Kishore Chand & Sons (Properties) Pvt. Ltd.,
Amritsar
...Respondent
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Ms. Naveener P.K. Singh, Sr. Standing Counsel
Income-tax, for the appellant.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
For orders see WTA No. 39 of 2009.
(M.M. KUMAR)
JUDGE
(JASWANT SINGH)
August 6, 2009 JUDGE
Pkapoor