Patna High Court – Orders
Bharat Prasad Barnwal vs Commissioner Of Income Tax on 31 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
TAX No.30 of 1990
C.I.T. BIHAR PATNA
Versus
MOTI LAL JAIN,DEV.OFFICER,LIC
with
MA No.337 of 1999
BHARAT PRASAD BARNWAL
Versus
COMMISSIONER OF INCOME TAX
with
MA No.338 of 1999
BHARAT PRASAD BARNWAL
Versus
COMMISSIONER OF INCOME TAX
with
MA No.361 of 1999
TRIPIT NARAYAN SHARMA
Versus
COMMISSIONER OF INCOME TAX
with
MA No.362 of 1999
TRIPIT NARAYAN SHARMA
Versus
COMMISSIONER OF INCOME TAX
with
MA No.429 of 1999
PRAKASH KUMAR JHA
Versus
COMMISSIONER OF INCOME TAX
with
MA No.689 of 1999
DWARIKA PRASAD
Versus
COMMISSIONER OF INCOME TAX & ORS
with
MA No.46 of 2000
RAM PRASAD SINGH
Versus
COMMISSIONER OF INCOME TAX & ANR
with
MA No.263 of 2000
PRAKASH KUMAR JHA
Versus
COMMISSIONER OF INCOME TAX & ANR
APPEARANCE
For the Petitioner: Mrs. Archana Sinha, Advocate
Mr. Harshwardhan Prasad, Advocate
( In Tax Case no.30/1990)
2
For the Respondent : Mr. Ajay Kumar Rastogi, Advocate
Mr. Shailendra Kumar, Advocate
( In Tax Case no.30/1990)
For the Appellants: Mr.Ajay Kumar Rastogi, Advocate
Mr. Shailendra Kumar, Advocate
Mr. Vikash Jain, Sr. Advocate
Mr. Pankay, Advocate
(In M.A. Nos.337, 338, 361, 362, 429, 689
of 1999 & M.A. Nos.263 & 46 of 2000)
For the Respondents: Mrs. Archana Sinha, Advocate
Mr. Harshwardhan Prasad, Advocate
(In M.A. Nos.337, 338, 361, 362, 429, 689
of 1999 & M.A. Nos.263 & 46 of 2000)
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 31/8/2010 At the request of learned advocate Mr.
Rastogi, notify under the same heading on 6th September
2010.
( R. M. Doshit,CJ.)
( Jyoti Saran, J.)
Neyaz/