High Court Patna High Court - Orders

Bharat Prasad Barnwal vs Commissioner Of Income Tax on 31 August, 2010

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/