High Court Punjab-Haryana High Court

The Commissioner Of Income-Tax vs Sh.Pyare Lal Kapur on 15 September, 2008

Punjab-Haryana High Court
The Commissioner Of Income-Tax vs Sh.Pyare Lal Kapur on 15 September, 2008
            In the High Court of Punjab and Haryana at Chandigarh

                                     ITR Nos.70 to 74 of 1992
                                     Date of Decision:15.09.2008

The Commissioner of Income-tax, Amritsar         ......Applicant-Revenue

            Versus


Sh.Pyare Lal Kapur                                     ...... Respondent

Coram:      Hon'ble Mr. Justice Adarsh Kumar Goel
            Hon'ble Mr. Justice Ajay Tewari

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?

Present:    Mrs.Naveender P.K.Singh, Advocate
            for the applicant-revenue.

                  ****
Ajay Tewari, J.

In view of the order passed today in ITR Nos. 75 to 82 (The

Commissioner of Income-tax, Amritsar Versus Sh.Pyare Lal Kapur), these

references are also answered against the revenue in same terms.

(AJAY TEWARI)
JUDGE

(ADARSH KUMAR GOEL)
JUDGE

September 15, 2008
sunita