High Court Jharkhand High Court

Commissioner Of Income Tax vs Shyamdhar Pandey on 6 May, 2011

Jharkhand High Court
Commissioner Of Income Tax vs Shyamdhar Pandey on 6 May, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          Tax Appeal No. 40 of 2007

      Commissioner of Income Tax, 47,
      C.H. Area, Jamshedpur                              Appellant
                                  Versus
     Sri Shyamdhar Pandey                              Respondent
                                  ---
     CORAM:      The Hon'ble Mr. Justice Prakash Tatia
                  The Hon'ble Mr. Justice R.K. Merathia

     For the Appellant:  Mr. K.K. Jhunjhunwala, Advocate
     For the Respondent:
                                        ---

18.06.05.2011

Learned counsel for the Revenue stated that the
Revenue has preferred one more appeal wherein the facts are similar
to the present case, though the Assessee is the brother of the present
Assessee-respondent.

2. Since the facts and the law point involved in these two
matters are similar / identical, it will be appropriate to hear both the
appeals together.

3. Learned counsel for the Revenue may also look into the
fact whether there is any other connected appeal having the similar
facts and point of law involved, then particulars of that appeal may
also be provided to the Registry. In case particulars are given, the
said third case also be listed along with this appeal.

This appeal will be listed along with Tax Appeal No. 42 of
2007 in the next Friday i.e. 13.05.2011.

(Prakash Tatia, J)

(R.K. Merathia, J)
Mukund/Ranjeet/