Jharkhand High Court
Commissioner Of Income Tax vs M/S Shivam Complex on 6 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Tax Appeal No. 10 of 2009
Commissioner of Income Tax, Ranchi Appellant
Versus
M/s Shivam Complex, Ranchi Respondent
---
CORAM: The Hon'ble Mr. Justice Prakash Tatia
The Hon'ble Mr. Justice R.K. Merathia
For the Appellant: Mr. Deepak Roshan, Advocate
I.A. No. 189/2011
11.06.05.2011
Heard the learned counsel for the appellant on the petition
for condoning the delay of 04 days in filing the appeal.
In view of the reasons stated in the application, delay of
04 days in filing the appeal is condoned.
I.A. No. 189/2011 stands disposed of.
(Prakash Tatia, J)
(R.K. Merathia, J)
Mukund/Ranjeet/