G.A.1423 of 2011
G.A.1424 of 2011
ITAT No. 125 of 2011
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction (Income-tax)
Original Side
COMMISSIONER OF INCOME TAX, KOL-II Appellant
Versus
M/S.RADHAMONI EXPORTS Respondent
For Appellant : Mr. S.Mukherjee, Advocate
For Respondent : Mr. R.Bharadwaj, Advocate
BEFORE:
The Hon’ble JUSTICE BHATTACHARYA
The Hon’ble JUSTICE DR. SAMBUDDHA CHAKRABARTI
Date : 6th June, 2011.
THE COURT : As prayed for by Mr.Mukherjee
appearing on behalf of the appellant, let supplementary
affidavit in support of the application for condonation of
delay be filed within a fortnight from today. The appellant
must serve the copy of the supplementary affidavit upon
Mr.Bharadwaj who has instructions to appear on behalf of
the respondent. Affidavit-in-opposition, if any, be given
within four weeks from today.
Let the matter appear after four weeks.
( BHATTACHARYA, J.)
(DR. SAMBUDDHA CHAKRABARTI, J.)
Rsg
AR(CR)