High Court Punjab-Haryana High Court

M/S Roxy Exports Limited vs Commissioner Of Income Tax … on 14 August, 2008

Punjab-Haryana High Court
M/S Roxy Exports Limited vs Commissioner Of Income Tax … on 14 August, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                  AT CHANDIGARH

                                I.T.A. No. 255 of 2007
                                Date of decision: 14.8.2008

M/s Roxy Exports Limited, 116-C,
Phase-V, Focal Point, Ludhiana.
                                                        ... Appellant
             v.

Commissioner of Income Tax (Central),
Ludhiana and another.                                   ... Respondents


CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
       HON'BLE MR. JUSTICE RAJESH BINDAL

Present:    Mr. Akshay Bhan, Advocate for the appellant.
            Mr. Rajesh Sethi, Advocate for the respondents.

                          ..

Rajesh Bindal J.

For detailed reasons recorded in a separate order passed today

in I.T.A. No. 252 of 2007 -M/s Roxy Engg. (P) Limited, 116-C, Phase-V,

Focal Point, Ludhiana v. Commissioner of Income Tax, (Central), Ludhiana

and another, the appeal is dismissed.

( Rajesh Bindal )
Judge

(Hemant Gupta)
Judge
14.8.2008
mk