Citation : 2022 Latest Caselaw 5994 Cal
Judgement Date : 26 August, 2022
60 26.08.2022 CRR 3199 of 2018 NB CRAN 1 of 2018 (Old No. CRAN 3117 of 2018)
In the matter of:- Deputy Commissioner of Income Tax ...petitioner
Mr. Vipul Kundalia, Mr. Anirban Mitra, MR. Anurag Roy.
...for the petitioner.
Mr. J. P. Khaitan, Ms. Swapna Das, Mr. Partha Ghosh, Mr. Siddharth Das.
...for the OPs.
Supplementary note of arguments filed on behalf of the petitioner is
taken on record.
A copy of the same has been handed over to the learned counsel
appearing on behalf of the other side.
Hearing is concluded and judgment is reserved.
(Jay Sengupta, J.)
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!