Punjab-Haryana High Court
The Commissioner Of Income-Tax vs Sh.Pyare Lal Kapur on 15 September, 2008
In the High Court of Punjab and Haryana at Chandigarh
ITR Nos.70 to 74 of 1992
Date of Decision:15.09.2008
The Commissioner of Income-tax, Amritsar ......Applicant-Revenue
Versus
Sh.Pyare Lal Kapur ...... Respondent
Coram: Hon'ble Mr. Justice Adarsh Kumar Goel
Hon'ble Mr. Justice Ajay Tewari
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mrs.Naveender P.K.Singh, Advocate
for the applicant-revenue.
****
Ajay Tewari, J.
In view of the order passed today in ITR Nos. 75 to 82 (The
Commissioner of Income-tax, Amritsar Versus Sh.Pyare Lal Kapur), these
references are also answered against the revenue in same terms.
(AJAY TEWARI)
JUDGE
(ADARSH KUMAR GOEL)
JUDGE
September 15, 2008
sunita