ORDER
Illegality, irrationality and impropriety are the only factors which warrant exercise of the power of judicial review by this court under article 226 of the Constitution of India. The petitioner herein questions an order passed on 26-3-2001 by the Commissioner, whereby and whereunder he refused to condone the delay in preferring an application under section 264 of the Income Tax Act, 1961 within the stipulated period. No case of interference, far less a case of irrationality in the impugned order has been made out. We may also notice that the writ petition has been filed after a period of eight months.
2. The writ petition is, accordingly, dismissed.
2. The writ petition is, accordingly, dismissed.