Citation : 2021 Latest Caselaw 6758 Bom
Judgement Date : 27 April, 2021
69. WP(L) 5932-2021 (common order).doc
Anand IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (L) NO. 5932 OF 2021
WITH
WRIT PETITION NO. 778 OF 2021
Sukhidevi Haran .Petitioner
Vs.
The Principal Commissioner of Income Tax-19, .Respondents
Mumbai & ors.
WITH
WRIT PETITION NO. 768 OF 2021
WITH
WRIT PETITION NO. 771 OF 2021
WITH
WRIT PETITION (L) NO. 5973 OF 2021
Sumeeth Kumar Haran .Petitioner
Vs.
The Principal Commissioner of Income Tax-19, .Respondents
Mumbai & ors.
Mr. Devendra Jain a/w Ms Radha Halbe, Advocate, for the Petitioner
Mr. Sham Walve, Advocate, for the Respondents
CORAM : SUNIL P. DESHMUKH &
ABHAY AHUJA, JJ.
DATE : 27.04.2021
( THROUGH VIDEO CONFERENCING ) P. C.
. Parties concur on that the issue involved in these matters is
the same as the one involved in Writ Petition No.586 of 2021, 1 of 2
69. WP(L) 5932-2021 (common order).doc
judgment in which has been pronounced today i. e. 27/04/2021 and as
such, the decision therein would hold sway and would apply on all five
in these matters.
2. Having regard to aforesaid, we allow these writ petitions
and dispose these writ petitions as well on the same terms as those in
Writ Petition No.586 of 2021.
( ABHAY AHUJA, J. ) ( SUNIL P. DESHMUKH, J. )
2 of 2
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!