Supreme Court of India
Anwar Pasha vs Cit on 10 December, 2007
Bench: A Bhan, D Jain
ORDER
1. Leave granted.
2. After hearing counsel for the parties, we accept these appeals and set aside the impugned orders of the High Court and remit the case back to the High Court for a fresh decision in accordance with law, after framing a substantial question of law, in the light of the judgment of this Court in Manish Makeshwari v. Asstt. CIT .
3. The appeals are allowed accordingly.