High Court Patna High Court - Orders

Nidan vs The Commissioner Of Income Tax on 22 June, 2010

Patna High Court – Orders
Nidan vs The Commissioner Of Income Tax on 22 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MA No.301 of 2010
                                         NIDAN
                                         Versus
                           THE COMMISSIONER OF INCOME TAX
                                        -----------

3 22/6/2010 Heard learned counsel for the parties in respect of

I.A. No.3781 of 2010, through which the appellant has

prayed for condonation of delay in filing of this appeal.

It has been submitted that the impugned order

was passed without notice to the appellant and as soon as

the appellant came to know of it, he preferred the writ

petition which was subsequently permitted to be withdrawn

with an observation that the appellant may prefer such an

appeal.

In the facts of the case, the delay in preferring this

appeal is condoned.

I.A. no.3781 of 2010 stands allowed.

Let a copy of the memorandum of appeal be

served upon learned counsel for the Income Tax Department

within one week and put up for admission thereafter.



                                              ( R. M. Doshit, CJ.)


Neyaz/                                      (Shiva Kirti Singh, J.)
 2