Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Lal Mahal Limited vs Commissioner Of Income Tax
2015 Latest Caselaw 3436 Del

Citation : 2015 Latest Caselaw 3436 Del
Judgement Date : 28 April, 2015

Delhi High Court
Shri Lal Mahal Limited vs Commissioner Of Income Tax on 28 April, 2015
$~2 to 3
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                      Decided on : 28.04.2015

+      ITA 264/2015, C.M. APPL.7349/2015
+      ITA 265/2015, C.M. APPL.7351/2015
       SHRI LAL MAHAL LIMITED                              ..... Appellant

                              Versus

       COMMISSIONER OF INCOME TAX                          ..... Respondent

Through : Sh. Salil Aggarwal, Sh. Prakash Kumar and Sh. Ravi Pratap Mall, Advocate, for the appellant.

Ms. Suruchii Aggarwal, Sr. Standing Counsel and Sh. Abhishek Sharma, for the revenue. CORAM:

HON'BLE MR. JUSTICE S. RAVINDRA BHAT HON'BLE MR. JUSTICE R.K. GAUBA

MR. JUSTICE S. RAVINDRA BHAT (OPEN COURT)

% For detailed judgment, the decision dated 28.04.2015 in ITA 263/2015 may be referred to.

S. RAVINDRA BHAT (JUDGE)

R.K. GAUBA (JUDGE) APRIL 28, 2015 'ajk'

ITA 264/2015 & ITA 265/2015 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter