Allahabad High Court
The Commissioner Of Income Tax-11 … vs Sri Shakeel Haider on 27 July, 2010
Court No. - 27 Case :- INCOME TAX APPEAL No. - 61 of 2010 Petitioner :- The Commissioner Of Income Tax-11 Aayakar Bhawan Respondent :- Sri Shakeel Haider Petitioner Counsel :- D.D.Chopra Hon'ble Devi Prasad Singh,J.
Hon’ble Yogesh Chandra Gupta,J.
Section 44AD admittedly not applicable in the present context.
The finding of fact has been recorded by the Tribunal in favour of the
respondent.
We do not find any error or illegality in the judgment under appeal and no
substantial question of law is involved in this appeal.
The appeal is accordingly dismissed.
Order Date :- 27.7.2010
Zh