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 1]

Bombay High Court

Pr. Commissioner Of Income Tax, ... vs Kanakia Hospitality Pvt. Ltd on 7 September, 2018

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        ORDINARY ORIGINAL CIVIL JURISDICTION
                          INCOME TAX APPEAL (L) NO. 541/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 549/2018
                                        WITH
                         INCOME TAX APPEAL (L) NO. 558/2018 
                                        WITH
                          INCOME TAX APPEAL (L) NO. 559/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 560/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO.561/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 562/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 563/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 565/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 567/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 569/2018
                                       WITH 
                          INCOME TAX APPEAL (L) NO. 570/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 571/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 572/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 573/2018
                                        WITH
                          INCOME TAX APPEAL (L) NO. 575/2018
                                        WITH
                         INCOME TAX APPEAL (L) NO. 576/2018 

                                                O R D E R

Perused Praecipe and contents mentioned therein. Heard learned Counsel. On considering contents of Praecipe, time to remove office objections on aforesaid matter, if not dismissed/rejected, is further extended for period of 8 weeks, failing matter to stand rejected under the provision of O.S. Rule, 986.

Date : 07/09/2018                                                        Prothonotary and Senior Master



                 ::: Uploaded on - 12/09/2018                           ::: Downloaded on - 12/09/2018 23:58:06 :::