Allahabad High Court
The Commissioner Of Income Tax-I … vs M/S Gopal Das Sarab Dayal on 20 July, 2010
Court No. - 37 Case :- INCOME TAX APPEAL No. - 319 of 2007 Petitioner :- The Commissioner Of Income Tax-I Kanpur Respondent :- M/S Gopal Das Sarab Dayal Petitioner Counsel :- A.N. Mahajan Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Heard Sri A.N. Mahajan, learned counsel for the appellant.
The question raised in the present appeal is concluded by finding of fact
recorded by the Tribunal which is based on record. No substantial question of
law arises from the order of the Tribunal. The appeal fails and is dismissed.
Order Date :- 20.7.2010
OP