IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (T) No. 1447 of 2011
------
Birsa Oraon.. .. . .. ... Petitioner
Versus
Commissioner of Income Tax & others.. .... .... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N. PATEL
------
For the Petitioner: Mr. Abhishek Kumar
For the Respondents: Mr. Deepak Roshan
------
3/ 23.03.2011
Mr. Deepak Roshan, learned counsel for the Revenue,
accepts notice on behalf of respondents and wants time to file
reply.
Prayer is allowed. Put up this Case on 15th April, 2011.
In the meanwhile, the attachment of Account of the
petitioner would be lifted forthwith, if demand against the
petitioner is only about the subject matter of the present
petition.
(Bhagwati Prasad, C.J)
(D.N. Patel, J)
Alankar/S.I.