Allahabad High Court High Court

Society For Advancement Of … vs Union Of India Thru Secy. Finance & … on 2 February, 2010

Allahabad High Court
Society For Advancement Of … vs Union Of India Thru Secy. Finance & … on 2 February, 2010
Court No. - 27

Case :- MISC. BENCH No. - 877 of 2010

Petitioner :- Society For Advancement Of Environmental Sciences Thru
Presi
Respondent :- Union Of India Thru Secy. Finance & Ors.
Petitioner Counsel :- H.G.S. Parihar
Respondent Counsel :- D.D. Chopra

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Sri Ghan Shyam Choudhary, holding brief of Sri D. D. Chopra appeared for
the respondents.

The petitioner has approached the Income Tax Appellate Tribunal with regard
to its right to claim benefit being charitable institution. Accordingly, at this
stage, no interference is called for in exercising extraordinary jurisdiction
under Article 226 of the Constitution of India. So far as the petitioner’s
grievance that authorities are persecuting the petitioner by initiating action
from time to time is concerned, for that the petitioner may approach the
authorities in accordance to law to ventilate its grievance.

Subejct to aforesaid observations, the writ petition is dismissed.

Order Date :- 2.2.2010
psd