Allahabad High Court High Court

The Commissiaoner Of Income Tax vs Krishi Utpadan Mandi Samiti on 3 February, 2010

Allahabad High Court
The Commissiaoner Of Income Tax vs Krishi Utpadan Mandi Samiti on 3 February, 2010
Court No. - 37

Case :- INCOME TAX APPEAL DEFECTIVE No. - 306 of 2007

Petitioner :- The Commissiaoner Of Income Tax
Respondent :- Krishi Utpadan Mandi Samiti
Petitioner Counsel :- A.N.Mahajan/S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

Heard Sri A.N. Mahajan, learned Standing Counsel.

Learned Standing Counsel has very fairly submitted that the questions raised
in the present appeal are squarely covered by the Division Bench decision of
the Lucknow Bench in Income Tax Appeal Nos. 80, 81, 82 and 83 of 2007 in
the case of assessee itself wherein the questions have been answered in favour
of the assessee and against the revenue and the appeal filed by the revenue has
accordingly been dismissed.

Respectfully, following the said decision the present appeal is also dismissed.

Order Date :- 3.2.2010
OP