Citation : 2012 Latest Caselaw 4049 Del
Judgement Date : 10 July, 2012
$~11-17
* IN THE HIGH COURT OF DELHI AT NEW DELHI
DECIDED ON: 10.07.2012
+ ITA Nos.116, 117, 118, 121, 123 & 124/2012
CIT ..... Appellant in all Appeals
Through: Ms. Rashmi Chopra, Advocate
for Appellant in all Appeals.
versus
RL TRADERS .... Respondent in All Appeals
Through: Mr. K.R. Manjani, Advocate for Respondent in all Appeals.
CORAM:
MR. JUSTICE S. RAVINDRA BHAT MR. JUSTICE R.V. EASWAR
MR. JUSTICE S.RAVINDRA BHAT (OPEN COURT) % 1. The present Appeals are allowed in view of the separate judgment passed today in ITA-115/2012 titled CIT v. R.L. Traders. For detailed judgment, please refer to abovesaid case.
S. RAVINDRA BHAT (JUDGE)
R.V. EASWAR (JUDGE) JULY 10, 2012/vks/
ITA Nos.-116, 117, 118, 121, 123 & 124/2012 Page 1
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!