Allahabad High Court High Court

Roop Ram vs The Commissioner Of Income Tax on 13 July, 2010

Allahabad High Court
Roop Ram vs The Commissioner Of Income Tax on 13 July, 2010
Court No. - 37

Case :- INCOME TAX APPEAL DEFECTIVE No. - 12 of 2008

Petitioner :- Roop Ram
Respondent :- The Commissioner Of Income Tax
Petitioner Counsel :- Vishwjeet,N.R.Kumar
Respondent Counsel :- A.N.Mahajan/S.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Civil Misc. Delay Condonation Application No. 54240 of 2008.

Heard learned counsel for the parties.

Cause shown is sufficient. Delay in filing the appeal is condoned. The
application is allowed.

13.7.2010

OP

Court No. – 37

Case :- INCOME TAX APPEAL DEFECTIVE No. – 12 of 2008

Petitioner :- Roop Ram
Respondent :- The Commissioner Of Income Tax
Petitioner Counsel :- Vishwjeet,N.R.Kumar
Respondent Counsel :- A.N.Mahajan/S.S.C.

Hon’ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Admit on a substantial question of law nos. 1 and 4 mentioned in the
memorandum of appeal.

Order Date :- 13.7.2010
OP