IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.454 of 2006
1. COMMISIONER OF INCOME TAX ( CENTRAL),PATNA
2. INCOME TAX OFFICER, WARD-2 (2), PATNA.. APPELLANTS
Versus
M/S REPLICA BUILDERS @ FURNISHERS (P) LTD. BRAJ KUNJ
APARTMENT, WEST BORING CANAL ROAD,PATNA--RESPT.
-----------
5 27-1-2011 Learned counsel for the appellants fairly submits
that the tax in this appeal is less than Rs.4,00000/- and hence
as per policy decision of the Central Board of Direct Taxes, in
exercise of power available under section 261 A of the
Income Tax Act and Circular dated 24th October, 2005, this
appeal is also not required to be pressed.
In view of aforesaid stand , this appeal is dismissed
as not pressed.
( Shiva Kirti Singh, J.)
( Dr. Ravi Ranjan,J)
Naresh