High Court Patna High Court

Commissioner Of Income Tax,Pat vs Sri Motilal Jain on 23 October, 2008

Patna High Court
Commissioner Of Income Tax,Pat vs Sri Motilal Jain on 23 October, 2008
Author: Chandramauli Kumar Prasad
                         TAX CASES No.15 OF 1995
                                  -----

Reference against the statement of case drawn on
27.3.1995 by the Income-tax Appellate Tribunal ,
Patna Bench, Patna in R.A.No.52 (Pat)/1994.

COMMISSIONER OF INCOME TAX,PATNA Petitioner.

Versus
SRI MOTILAL JAIN,DEVELOPMENT OFFICER, L.I.C. OF
INDIA,EXHIBITION ROAD,PATNA– (Respondent)
For the petitioner :Mr. Rishi Raj Sinha
For the respondent :Mr. Ajay Kumar Rastogi

—-

P R E S E N T

THE HON’BLE MR. JUSTICE CHANDRAMAULI KUMAR PRASAD

THE HON’BLE MR. JUSTICE SUBASH CHANDRA JHA

—-

Prasad & Jha,JJ. Mr. Rishi Raj Sinha appears on behalf of the

petitioner, whereas the assessee is represented by Mr. Ajay

Kumar Rastogi.

It is common ground that the question sent for our

opinion in this case has already been answered by a Division

bench of this Court in Tax Case No.13 of 1991 (Commissioner

of Income-tax, Bihar, Patna Vs. Ramjee Prasad) by order dated

7th of February,2008.

This application is thus disposed of in the said

terms.

Let a copy of our opinion be forwarded to the Patna

Bench of the Income-tax Tribunal.

(C.K.Prasad)

(S.C.Jha)

Patna High Court,
Dated,23rd of October,2008,
NAFR/ ahk.