High Court Jharkhand High Court

Commissioner Of Income Tax vs M/S Shivam Complex on 6 May, 2011

Jharkhand High Court
Commissioner Of Income Tax vs M/S Shivam Complex on 6 May, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          Tax Appeal No. 10 of 2009

      Commissioner of Income Tax, Ranchi                Appellant
                                  Versus
       M/s Shivam Complex, Ranchi                     Respondent
                                  ---
     CORAM:     The Hon'ble Mr. Justice Prakash Tatia
                  The Hon'ble Mr. Justice R.K. Merathia

     For the Appellant:     Mr. Deepak Roshan, Advocate

                  I.A. No. 189/2011

11.06.05.2011

Heard the learned counsel for the appellant on the petition
for condoning the delay of 04 days in filing the appeal.

In view of the reasons stated in the application, delay of
04 days in filing the appeal is condoned.

I.A. No. 189/2011 stands disposed of.

(Prakash Tatia, J)

(R.K. Merathia, J)
Mukund/Ranjeet/