Punjab-Haryana High Court
Commissioner Of Income Tax-I vs Shri Waheguru Singh on 22 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : I. T. A. No. 711 of 2008
Date of Decision : December 22, 2008.
Commissioner of Income Tax-I,
Chandigarh .... Appellant
Vs.
Shri Waheguru Singh .... Respondent
CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL
HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Ms. Urvashi Dhugga, Standing Counsel
for the Revenue.
* * *
ADARSH KUMAR GOEL, J. (Oral) :
In view of our order passed today in I.T.A. No. 710 of 2008
(Commissioner of Income Tax-I, Chandigarh vs. Shri Waheguru
Singh), this appeal is dismissed in the same terms.
(ADARSH KUMAR GOEL)
JUDGE
December 22, 2008 ( L. N. MITTAL )
monika JUDGE