Citation : 2022 Latest Caselaw 2582 Bom
Judgement Date : 15 March, 2022
1/2 8.WPL-7278-2022.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (L) NO.7278 OF 2022
Shridutt Construction ....Petitioner
V/s.
Assistant Commissioner of Income
Tax, Circle 19(3) and Ors. ....Respondents
AND
WRIT PETITION (L) NO.7124 OF 2022
AND
WRIT PETITION (L) NO.7266 OF 2022
AND
WRIT PETITION (L) NO.7265 OF 2022
AND
WRIT PETITION (L) NO.7272 OF 2022
----
Ms. Hetal Laghave i/b. Ms. Rutuja Pawar for petitioner in all petitions.
----
CORAM : K.R. SHRIRAM &
N.R. BORKAR, JJ.
DATED : 15th MARCH 2022
P.C.:
WRIT PETITION (L) NO.7278 OF 2022 AND WRIT PETITION (L) NO.7124 OF 2022 AND WRIT PETITION (L) NO.7266 OF 2022 AND WRIT PETITION (L) NO.7265 OF 2022 AND WRIT PETITION (L) NO.7272 OF 2022
1 Not on board. Upon mentioning taken on board at 2.30 p.m.
2 Similar petitions have been heard and judgment is reserved.
Therefore, these petitions to be listed on 11th April 2022.
Gauri Gaekwad 2/2 8.WPL-7278-2022.doc
3 Until the next date, no further steps to be taken on the
impugned notices.
(N.R. BORKAR, J.) (K.R. SHRIRAM, J.)
Gauri Gaekwad
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!