IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Income Tax Appeal No.210 of 2005
Date of Decision:-20.1.2009
Uday Singh ---Appellant
Versus
The Commissioner of Income Tax, Gurgaon ---Respondent
CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE NAWAB SINGH
PRESENT:- Mr.Sanjay Bansal, Senior Advocate with
Mr.Prashant Bansal, Ms.Namita Verma and Ms.Shaveta
Malhotra, Advocates for the appellant.
Mr.Yogesh Putney, Advocate for the respondent.
J.S.KHEHAR, J.(ORAL)
Learned counsel for the parties are agreed that the instant
appeal be also disposed of in terms of an order passed by this Court in Uday
Singh Versus The Commissioner of Income Tax, Gurgaon (ITA No.204
of 2005 decided on 20.1.2009).
Disposed of in terms of order passed in Uday Singh’s case
(supra).
(J.S.Khehar)
Judge
(Nawab Singh)
20.1.2009 Judge
AS