Allahabad High Court
Sushil Kumar Jain vs Chief Commissioner Of Income Tax, … on 22 January, 2010
Court No. - 32 Case :- WRIT TAX No. - 1347 of 2007 Petitioner :- Sushil Kumar Jain Respondent :- Chief Commissioner Of Income Tax, Meerut & Others Petitioner Counsel :- Suyash Agarwal Respondent Counsel :- S.C.,A.Kumar,A.N. Mahajan,B.J.Agarwal,D. Awasthi,G. Krishna,R.K. Upadhyay,S.Chopra Hon'ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Restoration Application No. 255906 of 2009
Heard the learned counsel for the parties.
Cause shown is sufficient. The order dated 21.8.2009 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number. The interim order is also restored.
List in the next cause list before the appropriate Bench. It shall not be treated
as tied up or part heart before this Bench.
Order Date :- 22.1.2010
samz
Hon’ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Restored.
For order see our order of date passed on restoration application.
Order Date :- 22.1.2010
samz