Court No. - 37 Case :- INCOME TAX APPEAL DEFECTIVE No. - 12 of 2008 Petitioner :- Roop Ram Respondent :- The Commissioner Of Income Tax Petitioner Counsel :- Vishwjeet,N.R.Kumar Respondent Counsel :- A.N.Mahajan/S.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Civil Misc. Delay Condonation Application No. 54240 of 2008.
Heard learned counsel for the parties.
Cause shown is sufficient. Delay in filing the appeal is condoned. The
application is allowed.
13.7.2010
OP
Court No. – 37
Case :- INCOME TAX APPEAL DEFECTIVE No. – 12 of 2008
Petitioner :- Roop Ram
Respondent :- The Commissioner Of Income Tax
Petitioner Counsel :- Vishwjeet,N.R.Kumar
Respondent Counsel :- A.N.Mahajan/S.S.C.
Hon’ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Admit on a substantial question of law nos. 1 and 4 mentioned in the
memorandum of appeal.
Order Date :- 13.7.2010
OP