High Court Punjab-Haryana High Court

The Commissioner Of … vs Market Committee on 18 February, 2009

Punjab-Haryana High Court
The Commissioner Of … vs Market Committee on 18 February, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                                            ITA No.905 of 2008
                                            Date of Decision:-18.2.2009

The Commissioner of Income-tax-III, Ludhiana
                                                            ---Appellant
                                          Versus


Market Committee, Baghapurana, Distt.Moga
                                                            ---Respondent


CORAM:- HON'BLE MR.JUSTICE J.S.KHEHAR
        HON'BLE MR.JUSTICE NAWAB SINGH


Present:-   Mr.Rajesh Sethi, Advocate for the appellant.

                        ----

J.S.KHEHAR, J.(ORAL)

Learned counsel for the appellant very fairly states that the

controversy involved in the instant appeal has been adjudicated upon by this

Court in Commissioner of Income Tax-II, Amritsar, Versus Market

Committee, Dhariwal (ITA No.654 of 2005 decided on 14.3.2007).

In view of the above, the instant appeal is dismissed in terms of

the order passed by this Court in ITA No.654 of 2005.





                                                        (J.S.Khehar)
                                                             Judge



                                                        (Nawab Singh)
18.2.2009                                                    Judge
AS