Punjab-Haryana High Court
Commissioner Of Gift Tax … vs Brij Mohan Lal Munjal on 12 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
G.T.A. No. 5 of 1999
DATE OF DECISION: January 12, 2009
Commissioner of Gift Tax (Central), Ludhiana
...Appellant
Versus
Brij Mohan Lal Munjal
...Respondent
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: Mr. K.K. Mehta, Advocate,
for the appellant-revenue.
Mr. Akshay Bhan, Advocate,
for the respondent-assessee.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
For orders see G.T.R. No. 1 of 1997.
(M.M. KUMAR)
JUDGE
(H.S. BHALLA)
January 12, 2009 JUDGE
Pkapoor