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]

Supreme Court - Daily Orders

Dy. Commissioner Of Income Tax vs Timblo Pvt. Ltd. on 6 April, 2015

Bench: Madan B. Lokur, Adarsh Kumar Goel

     ITEM NO.14                              COURT NO.9                   SECTION IIIA

                                   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)......CC   No(s).
     10097/2013

     (Arising out of impugned final judgment and order dated 05/11/2012
     in TA No. 66/2012 passed by the High Court Of Bombay)

     DY. COMMISSIONER OF INCOME TAX                                        Petitioner(s)

                                                     VERSUS

     TIMBLO PVT. LTD.                                   Respondent(s)
     (With appln. (s) for c/delay in filing SLP and office report)

     Date : 06/04/2015                  This petition was called on for hearing today.

     CORAM :                            HON'BLE MR. JUSTICE MADAN B. LOKUR
                                        HON'BLE MR. JUSTICE ADARSH KUMAR GOEL

     For Petitioner(s)                  Ms. Pinki Anand, ASG
                                        Mr. Arijit Prasad, Adv.
                                        Mr. Vikas Malhotra, Adv.
                                        Ms. Rashmi Malhotra, Adv.
                                        Mrs. Anil Katiyar,Adv.

     For Respondent(s)

                            UPON hearing the counsel the Court made the following

                                                  O R D E R

Delay condoned.

The special leave petition is dismissed.

(MEENAKSHI KOHLI) (TAPAN KUMAR CHAKRABORTY) COURT MASTER COURT MASTER Signature Not Verified Digitally signed by Meenakshi Kohli Date: 2015.04.07 06:35:32 IST Reason: