Citation : 2026 Latest Caselaw 2091 Cal/2
Judgement Date : 19 March, 2026
OD 25 to 28
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
SPECIAL JURISDICTION (INCOME TAX)
ORIGINAL SIDE
ITAT/14/2026
IA NO: GA/1/2026, GA/2/2026
PRINCIPAL COMMISSIONER OF INCOME TAX 5, KOLKATA
VS
SYAMA PRASAD MOOKERJEE PORT KOLKATA
ITAT/15/2026
IA NO: GA/1/2026, GA/2/2026
PRINCIPAL COMMISSIONER OF INCOME TAX 5, KOLKATA
VS
SYAMA PRASAD MOOKERJEE PORT KOLKATA
ITAT/16/2026
IA NO: GA/1/2026, GA/2/2026
PRINCIPAL COMMISSIONER OF INCOME TAX 5, KOLKATA
VS
SYAMA PRASAD MOOKERJEE PORT KOLKATA
ITAT/17/2026
IA NO: GA/1/2026, GA/2/2026
PRINCIPAL COMMISSIONER OF INCOME TAX 5, KOLKATA
VS
SYAMA PRASAD MOOKERJEE PORT KOLKATA
BEFORE:
The Hon'ble JUSTICE RAJARSHI BHARADWAJ
AND
The Hon'ble JUSTICE UDAY KUMAR
Date: 19th March, 2026.
Appearance:
Mr. Soumen Bhattacharjee, Adv.
Ms. Shradhya Ghosh, Adv.
Mr. Raunak Seal, Adv.
...for the appellant
Mr. Rabindra Kr. Mitra, Adv.
Mr. Tamoghna Saha, Adv.
...for the respondent
The Court: Learned counsel appearing for the appellant presses an
application for condonation of delay of 224 days.
Learned counsel appearing for the respondent/assessee prays leave to file
affidavit-in-opposition to the application for condonation of delay. Leave is
granted.
Let the affidavit-in-opposition be filed within four weeks from date. Reply
thereto, if any, be filed within four weeks thereafter. Let these matters appear in
the monthly list of June, 2026.
(RAJARSHI BHARADWAJ, J.)
(UDAY KUMAR, J.)
B.Pal
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!