Patna High Court – Orders
Mohan Kumar Khandelwal &Amp;Anr vs Commissioner Of Income Tax &Amp; O on 14 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.20656 of 2010
==============================================
MOHAN KUMAR KHANDELWAL & ANR.
- Petitioner(s)
Versus
COMMISSIONER OF INCOME TAX & ORS. - Respondent(s)
==============================================
Appearance:
For the Petitioner: Mr. RAKESH KUMAR SINGH
Mr. VIKASH JAIN
For the Respondent: Mr. HARSHWARDHAN PRASAD
Mrs. ARCHANA SINHA
==============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
04. 14.02.2011 The writ petitioners seek to amend the writ petition
by adding a prayer to challenge the assessment order made
pending the writ petition.
Leave is granted.
Amendment may be carried out within one week
from today.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)