Citation : 2012 Latest Caselaw 4470 Del
Judgement Date : 27 July, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Decided on : 27.07.2012
+ ITA 196/2012, C.M. APPL. 5436/2012
+ ITA 197/2012, C.M. APPL.5437/2012
+ ITA 198/2012, C.M. APPL.5439/2012
+ ITA 199/2012, C.M. APPL.5441/2012
+ ITA 203/2012, C.M. APPL.5444/2012
CIT .....Appellant
Through: Sh. N.P. Sahni, Sr. Standing Counsel
and Sh. Ruchesh Sinha, Advocate, for Revenue.
Versus
M/S. AMBIENCE DEVELOPERS AND INFRASTRUCTURE PVT. LTD.
.....Respondent
Through: Dr. Rakesh Gupta, Sh. Ashwani Taneja, Ms. Rani Kiyala and Sh.
Piyush Singh, Advocates.
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT
HON'BLE MR. JUSTICE R.V. EASWAR
MR. JUSTICE S. RAVINDRA BHAT (OPEN COURT)
%
1. The present appeals are dismissed in view of the separate judgment passed
today in ITA 195/2012 & C.M. APPL.5434/2012 between the same parties.
S. RAVINDRA BHAT, J.
July 27, 2012 R.V.EASWAR, 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!