Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Income Tax Meerut vs Late Sri Girdhari Lal
2012 Latest Caselaw 17 ALL

Citation : 2012 Latest Caselaw 17 ALL
Judgement Date : 6 April, 2012

Allahabad High Court
Commissioner Income Tax Meerut vs Late Sri Girdhari Lal on 6 April, 2012
Bench: Ashok Bhushan, Prakash Krishna



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 32
 

 
Case :- INCOME TAX APPEAL DEFECTIVE No. - 156 of 2007
 

 
Petitioner :- Commissioner Income Tax Meerut
 
Respondent :- Late Sri Girdhari Lal
 
Petitioner Counsel :- A.N.Mahajan
 

 
Hon'ble Ashok Bhushan,J.

Hon'ble Prakash Krishna,J.

Civil Misc. (Removal of defect) Application No.______of 2012.

This is an application for exemption from filing certified copy of the order of Tribunal dated 26.05.2006 on the ground that certified copy of the order has already been filed in I.T.A. No. 245 of 2007.

Certified copy of the order having already been filed in I.T.A. No. 245 of 2007, filing of the certified copy of this order in this appeal is dispensed with.

The application is allowed.

Office is directed to give regular number to this appeal.

List along with I.T.A. No. 245 of 2007, for final hearing.

(Prakash Krishna,J)      (Ashok Bhushan,J)

Order Date :- 6.4.2012

MK/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter