Allahabad High Court
Commissioner Of Income Tax, Agra vs Subhash Chand Goyal on 28 January, 2010
Court No. - 37 Case :- INCOME TAX APPEAL DEFECTIVE No. - 291 of 2006 Petitioner :- Commissioner Of Income Tax, Agra Respondent :- Subhash Chand Goyal Petitioner Counsel :- S. Chopra Hon'ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.
Sri Shambhoo Chopra, learned Standing Counsel, appearing on behalf of
Commissioner of Income Tax, states that the Tribunal has decided appeals for
the assessment years 1980-81 to 1987-88 by a common order involving
similar question. One of the appeals no. 459 of 2006 arising from the same
order of the Tribunal involving similar question has been dismissed by this
Court on 3.12.2009 on the ground that no substantial question of law is
involved in the appeal.
In view of his statement, the present appeal is also dismissed.
Order Date :- 28.1.2010
OP