Punjab-Haryana High Court
M/S Roxy Exports Limited vs Commissioner Of Income Tax … on 14 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
I.T.A. No. 255 of 2007
Date of decision: 14.8.2008
M/s Roxy Exports Limited, 116-C,
Phase-V, Focal Point, Ludhiana.
... Appellant
v.
Commissioner of Income Tax (Central),
Ludhiana and another. ... Respondents
CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Akshay Bhan, Advocate for the appellant.
Mr. Rajesh Sethi, Advocate for the respondents.
..
Rajesh Bindal J.
For detailed reasons recorded in a separate order passed today
in I.T.A. No. 252 of 2007 -M/s Roxy Engg. (P) Limited, 116-C, Phase-V,
Focal Point, Ludhiana v. Commissioner of Income Tax, (Central), Ludhiana
and another, the appeal is dismissed.
( Rajesh Bindal )
Judge
(Hemant Gupta)
Judge
14.8.2008
mk