Punjab-Haryana High Court
The Commissioner Of Income-Tax vs M/S Flora Exports on 17 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
ITA No. 145 of 2009 (O&M)
Date of decision: 17.9.2009.
The Commissioner of Income-tax, Karnal.
......Appellant
Vs.
M/s Flora Exports, Sector 29, HUDA, Panipat.
...Respondent
CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS.JUSTICE DAYA CHAUDHARY
PRESENT: Mr.Sukant Gupta, Standing Counsel for revenue.
****
ORDER
Learned counsel for the revenue does not dispute that the
matter is covered by order of this Court dated 10.9.2009 in I.T.A. No. 520 of
2009, The Commissioner of Income -tax, Karnal v. Sushil Kumar
Gupta, Prop M/s Aalishan Exports, Model Town Panipat.
Accordingly, the appeal is dismissed.
(ADARSH KUMAR GOEL)
JUDGE
(DAYA CHAUDHARY)
September 17, 2009 JUDGE
raghav