Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax ... vs M/S Dhampur Sugar Mills Ltd. ...
2012 Latest Caselaw 339 ALL

Citation : 2012 Latest Caselaw 339 ALL
Judgement Date : 16 April, 2012

Allahabad High Court
The Commissioner Of Income Tax ... vs M/S Dhampur Sugar Mills Ltd. ... on 16 April, 2012
Bench: Ashok Bhushan, Prakash Krishna



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 32
 

 
Case :- INCOME TAX APPEAL DEFECTIVE No. - 114 of 2001
 

 
Petitioner :- The Commissioner Of Income Tax Moradabad & Another
 
Respondent :- M/S Dhampur Sugar Mills Ltd. Bijjor
 
Petitioner Counsel :- A.N. Mahajan,A.Kumar,B.J.Agarwal,D. Awasthi,G. Krishna,R.K. Upadhyay,S.Chopra
 
Respondent Counsel :- R.R.Agrawal,R.S. Agarwal,Suyash Agrawal
 

 
Hon'ble Ashok Bhushan,J.

Hon'ble Prakash Krishna,J.

Ref: Civil Misc. Dispenses Application No._________of 2012

This is an application for dispensation of filing the certified copy of the order of Tribunal dated 23.2.2001. It has been stated that the certified copy of the order of Tribunal dated 23.2.2001 has been annexed with I.T.A. No. 2 of 2008. The filing of the certified copy of the order of Tribunal dated 23.2.2001 is dispensed with.

Connect the present appeal along with I.T.A. No. 2 of 2008.

List for hearing.

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

Order Date :- 16.4.2012

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 : MAIMS

 
 
Latestlaws Newsletter