IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
ITR No.196 of 1995
Date of Decision:5.2.2009
The Commissioner of Income-tax, (Central), Ludhiana. ---Petitioner
Versus
M/s Punjab Concast Steels, Ludhiana. ---Respondent
CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE NAWAB SINGH
Present:- Mr.Krishan Mehta, Senior Standing Counsel for the appellant.
Mr.Sanjay Bansal, Senior Advocate with
Mr.Suman Dhiman, Advocate for the respondent.
J.S.KHEHAR, J.(ORAL)
Learned counsel for the parties are agreed that the controversy
raised in the instance reference made at the instance of Income-Tax
Appellate Tribunal, Chandigarh stands determined by a Division Bench of
this Court in Commissioner of Income-Tax v. Kailash Rice Mills, (2008)
304 ITR 253 since the tax effected in the case under reference is trivial.
In view of the uncontroverted position noticed here-in-above,
the instant reference is answered in terms of the decision rendered by this
Court as has been referred to in the foregoing paragraph.
(J.S.Khehar)
Judge
(Nawab Singh)
5.2.2009 Judge
AS