Allahabad High Court
The Commissioner Of Income Tax, … vs Shri Mulk Raj Verma, Prop. M/S Raj … on 5 January, 2010
Court No. - 27 Case :- INCOME TAX APPEAL No. - 197 of 2005 Petitioner :- The Commissioner Of Income Tax, Faizabad Respondent :- Shri Mulk Raj Verma, Prop. M/S Raj Auto Sales Ambedkar Nagr Petitioner Counsel :- D.D. Chopra Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia J.
Sri D.D.Chopra, learned counsel for the appellant is reported to be on
sanctioned leave.
List in the week commencing 18th January, 2010.
Order Date :- 5.1.2010
AKS