Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs M/S. Uberoi Sons (Machines) Ltd.
2012 Latest Caselaw 5190 Del

Citation : 2012 Latest Caselaw 5190 Del
Judgement Date : 31 August, 2012

Delhi High Court
Commissioner Of Income Tax vs M/S. Uberoi Sons (Machines) Ltd. on 31 August, 2012
Author: S.Ravindra Bhat
*           IN THE HIGH COURT OF DELHI AT NEW DELHI

                                          RESERVED ON: 28.08.2012
                                       PRONOUNCED ON: 31.08.2012

+                     ITA Nos. 168/2006, 243/2006 and 778/2006

       COMMISSIONER OF INCOME TAX                  ..... Petitioner
          Through: Ms. Rashmi Chopra, Sr. Standing Counsel.

                                 Versus

       M/S. UBEROI SONS (MACHINES) LTD.                      ..... Respondent

Through: Sh. Satyen Sethi with Sh. Arta Trana Panda, Advocates.

CORAM:

MR. JUSTICE S. RAVINDRA BHAT MR. JUSTICE R.V. EASWAR

MR. JUSTICE S.RAVINDRA BHAT %

1. The present appeals are dismissed in view of the separate judgment passed today i.e. 31.08.2012 in ITA No. 166/2006 titled Commissioner of Income Tax Vs. M/s. Uberoi Sons (Machines) Ltd.

S. RAVINDRA BHAT (JUDGE)

R.V. EASWAR (JUDGE) AUGUST 31, 2012

ITA Nos. 168, 243, 778/2006 Page 1

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter