Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

Pr. Commissioner Of Income Tax-10, ... vs Parle Products Pvt. Ltd on 21 June, 2019

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           ORDINARY ORIGINAL CIVIL JURISDICTION

                 INCOME TAX APPEAL (L) NO. 2407/2018
                               AND
                 INCOME TAX APPEAL (L) NO. 2289/2018
                               AND
                 INCOME TAX APPEAL (L) NO. 2298/2018
                               AND
                 INCOME TAX APPEAL (L) NO. 2306/2018
                               AND
                 INCOME TAX APPEAL (L) NO. 2287/2018


                                        ORDER

Perused Praecipe and contents mentioned therein. Heard Ld. Counsel. On considering contents of Praecipe, time to remove office objections on aforesaid matter, if not dismissed / rejected, is further extended till 10 th August, 2019, failing the matter to stand rejected under the provision of O.S. Rule 986.

Date : 21st June, 2019 Prothonotary and Senior Master ::: Uploaded on - 24/06/2019 ::: Downloaded on - 14/07/2019 15:26:57 :::