Court No. - 43 Case :- APPLICATION U/S 482 No. - 17484 of 1993 Petitioner :- M/S Mahadeo Prasad Kanhaiya Lal Respondent :- Union Of India & Another Petitioner Counsel :- R.V.Singh,Navin Sinha Vipin Sinha Respondent Counsel :- Aga,Ashok Kumar,S.Srivastava Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and Sri Ashok Kumar, learned
counsel appearing on behalf of Income Tax Deptt.
This application has been filed with a prayer to quash the proceedings of
Criminal case No. 1595 of 1988 under section 276 C(1) and 277 read with
Section 278 – B of Income Tax Act for the assessment year 1983-84., pending
in the court of learned Special C.J.M..Allahabad.
It is contended by learned counsel for the applicants that applicant No.2
Mahadeo Prasad had died in the year 1998, applicant no.3 is his elder brother,
it is not known whether he is alive or not.
Considering the old pendency of this matter and death of the applicant no.2, it
is directed that in case the applicant no.3 is alive, he may appear before the
court concerned through his counsel.
The interim order dated 3.11.1993 is hereby vacated.
With the above direction, this application is disposed of finally.
Order Date :- 21.7.2010
Su