IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.436 of 2006
=========================================
Shri Rajiv Ranjan.............Appellant
Versus
Assistant Commissioner Of Income-tax................Respondent
============================================
APPEARANCE
For the Appellant : Mr. Pramod Kumar, Advocate
For the Respondent : Mr. Harshwardhan Prasad, Advocate
Mrs. Archana Sinha, Advocate
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
8 2/2/2011 Learned advocate Mr. Pramod Kumar appears
for the appellant. He states that the impugned order
dated 19th July 2006 made by the Income Tax Appellate
Tribunal in IT (SS) A No.39/Pat/1997 has been acted
upon. The order of re-assessment has been made. The
order of re-assessment has been confirmed by the
Tribunal below.
In above view of the matter, the present
Appeal has become infructuous. The Appeal is
accordingly disposed of. There shall be no order as to
cost.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/