High Court Punjab-Haryana High Court

Commissioner Of Wealth Tax vs Pandit Shanti Sarup on 10 February, 2009

Punjab-Haryana High Court
Commissioner Of Wealth Tax vs Pandit Shanti Sarup on 10 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH

                         W.T.A. No. 28 of 2008

                DATE OF DECISION: February 10, 2009

Commissioner of Wealth Tax, Hisar

                                                           ...Appellant

                                Versus

Pandit Shanti Sarup

                                                          ...Respondent

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE H.S. BHALLA

Present:    Mr. Sanjeev Kaushik, Standing Counsel for Income Tax,
            for the appellant.

1.    Whether Reporters of local papers may be
      allowed to see the judgment?
2.    To be referred to the Reporters or not?
3.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

For orders see W.T.A. No. 24 of 2008

(M.M. KUMAR)
JUDGE

(H.S. BHALLA)
February 10, 2009 JUDGE
Pkapoor