IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.410 of 2008
===============================================
Commissioner Of Income Tax ................Appellant
Versus
Dipesh Chandak & Sons.............Respondent
============================================
APPEARANCE
For the Appellant : Mr. Rishi Raj Sah, Advocate
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
5 3/2/2011 Issue notice to the respondent for hearing
Under Order 41 Rule 11 CPC and for final disposal, to
be made returnable on 31st March 2011. Notice will
be served through court process as well as through
registered post with acknowledgement due. Requisites
will be filed within two weeks from today.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/