Allahabad High Court High Court

The Commissioner Of Income Meerut … vs Shri Vinkle Chawla, Meerut on 1 February, 2010

Allahabad High Court
The Commissioner Of Income Meerut … vs Shri Vinkle Chawla, Meerut on 1 February, 2010
Court No. - 37
Case :- INCOME TAX APPEAL No. - 433 of 2006
Petitioner :- The Commissioner Of Income Meerut And Another

Respondent :- Shri Vinkle Chawla, Meerut
Petitioner Counsel :- Sc

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

Heard.

Admit on the substantial questions of law mentioned in the memorandum of
appeal.

The assessee is represented by Sri R.R. Agrawal, Advocate.

Order Date :- 1.2.2010
OP