Supreme Court - Daily Orders
Commissioner Of Income Tax Ii vs M/S Modipon Ltd. Through Managing ... on 24 October, 2017
Bench: Ranjan Gogoi, Navin Sinha
ITEM NO.10 COURT NO.3 SECTION XIV
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C) No(s). 29816/2011
(Arising out of impugned final judgment and order dated 27-01-2011
in ITA No. 768/2004 passed by the High Court Of Delhi At New Delhi)
COMMISSIONER OF INCOME TAX II Petitioner(s)
VERSUS
M/S MODIPON LTD. Respondent(s)
WITH
SLP(C) No. 16633/2012 (XVI)
SLP(C) No. 15939/2012 (XIV)
SLP(C) No. 29817/2011 (XIV)
SLP(C) No. 31209/2011 (XIV)
Date : 24-10-2017 These petitions were called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE RANJAN GOGOI
HON'BLE MR. JUSTICE NAVIN SINHA
For Petitioner(s) Mr. K. Radha Krishnan, Sr.Adv.
Mr. H.R. Rao,Adv.
Mr. Ritesh Kumar, Adv.
Mr. S.A. Haseeb, Adv.
Ms. Anil Katiyar, AOR
For Respondent(s) Mr. Ajay Vohra, Sr. Adv.
Mr. V.P. Gupta, Adv.
Mr. Jagdish Kumar Chawla, AOR
Mr. Anunav Kr., Adv.
Mr. U.A. Rana, Adv.
Mr. Himanshu Mehta, Adv.
M/s. Gagrat And Co, AOR
UPON hearing the counsel the Court made the following
O R D E R
Heard in-part.
For further hearing, list the matters Signature Not Verified Digitally signed by tomorrow i.e. 25th October, 2017.
NEETU KHAJURIA Date: 2017.10.24 17:22:15 IST Reason:(NEETU KHAJURIA) (ASHA SONI) COURT MASTER BRANCH OFFICER