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 1, Cited by 1]

Calcutta High Court

Shyam Sunder Agarwal & Ors vs Income Tax Settlement Commission(It& ... on 18 September, 2008

Author: Soumitra Pal

Bench: Soumitra Pal

                                       WP No. 402 of 2008
                                 IN THE HIGH COURT AT CALCUTTA
                               Constitutional Writ Jurisdiction
                                          ORIGINAL SIDE




     SHYAM SUNDER AGARWAL & ORS.                         Plaintiff/Petitioner/Applicant

           Versus

     INCOME TAX SETTLEMENT COMMISSION(IT& WT)& ORS             Defendant/Respondent

For Plaintiff/Petitioner : Dr.D.P.Pal, Sr. Advocate. For Defendant/Respondent : Ms.Mamata Bhargav, Advocate. BEFORE:

The Hon'ble JUSTICE SOUMITRA PAL Date : 18th September, 2008.
The Court : Heard the learned advocates for the parties. The interim order already granted is extended till 23rd December, 2008 or until further order whichever is earlier.
In view of the order passed by the Hon'ble Supreme Court of India in W.P.(Civil)No. 113 of 2008 (Prabhu Dayal vs. Union of India & Ors), the pendency of the writ petition will not come in the way of Income-tax Settlement Commission in disposing of the matter before it in accordance with law.
Liberty to mention upon notice.
All parties concerned are to act on a xerox signed copy of this order on the usual undertakings.
(SOUMITRA PAL, J.) ssaha RO(ct)