High Court Jharkhand High Court

Dr.Rabindra Kumar Singh vs Commissioner Of Imcome Tax & A on 19 August, 2011

Jharkhand High Court
Dr.Rabindra Kumar Singh vs Commissioner Of Imcome Tax & A on 19 August, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        T.A. No. 61 of 2010
                                with
                       I.A. No. 1610 of 2011
                                With
                        T.A. No. 62 of 2010
                                With
                       I.A. No. 1611 of 2011

                 Dr. Rabindra Kumar Singh @ Ravindra Kumar Singh ... Appellant
                                      Versus
                 Commissioner of Income Tax, Patna, Anr.          ... Respondents.
                                         -------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C.MISHRA

——

For the Appellant : Mr. Mukesh Kr. Sinha, Advocate
For the Respondents : Mr. Deepak Roshan, Advocate

——

Order No. 05 Dated 19th August, 2011

1. I.A. Nos. 1610 of 2011 and I.A. No. 1611 of 2011 have

been submitted seeking exemption from filing the certified copy

of impugned orders with the plea that appellant has preferred

three separate tax appeals being T.A. Nos. 60 of 2010, 61 of

2010 and 62 of 2010 and certified copy of the impugned orders

have been annexed in T.A. No. 60 of 2010 and, therefore, the

appellant may be exempted from filing the certified copies in

these two appeals being T.A. Nos. 61 of 2010 and 62 of 2010.

2. Both Interlocutory Applications are allowed and appellant

is exempted from filing the certified copies of impugned orders

in these two appeals.

3. List these two appeals along with T.A. No. 60 of 2010.

(Prakash Tatia, A.C.J.)

(H.C.Mishra, J)
Raman/Birendra