Jharkhand High Court
State Of Jharkhand Through Dep vs Kishun Yadav & Ors on 19 August, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No. 68 of 2010
With
I.A. No. 884 of 2011
The Commissioner of Income Tax, Jamshedpur ... Appellant
Versus
Nakul D. Kamani ... Respondent
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C.MISHRA
——
For the Appellant : Mr. Deepak Roshan, Advocate
For the Respondent : ——
——
Order No. 04 Dated 19th August, 2011
1. Office objection is over-ruled.
2. Heard learned counsel for the appellant on the
application filed under Section 5 of the Limitation Act.
3. The delay of 56 days in filing this appeal is condoned
and I.A. No. 884 of 2011 is allowed.
4. List this case ‘for admission’ after two weeks.
(Prakash Tatia, A.C.J.)
(H.C.Mishra, J)
Raman/Birendra