Supreme Court - Daily Orders
Dy.Commnr.Of Income Tax vs M/S. Munjal Auto Industries Ltd on 8 May, 2018
Bench: Rohinton Fali Nariman, L.Nageswara Rao
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 6226 OF 2013
DY. COMMISSIONER OF INCOME TAX ... Appellant(s)
Versus
M/S. MUNJAL AUTO INDUSTRIES LTD. ... Respondent(s)
WITH
CIVIL APPEAL NOS. 6228 OF 2013, 6227 OF 2013, 8119 OF 2013, 10512
OF 2013, 8708 OF 2013, 10513 OF 2013, 9827 OF 2017, 10450 OF 2017,
10578 OF 2017, 9316 OF 2018 AND 8906 OF 2018
O R D E R
In view of the judgment dated 07.12.2017 passed by this Court in Commissioner of Income-Tax-I, Kolhapur Vs. M/s. Chaphalkar Brothers Pune (Civil Appeal Nos. 6513-6514 of 2012 Etc. Etc.), these appeals also stand dismissed.
......................J. (ROHINTON FALI NARIMAN) …......................J. (L.NAGESWARA RAO) Signature Not Verified Digitally signed by ASHA SUNDRIYAL Date: 2018.05.10 16:55:30 IST New Delhi, Reason: Dated: 8th May, 2018.
2
ITEM NO.101 COURT NO.11 SECTION III
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Civil Appeal No(s). 6226/2013 DY.COMMNR.OF INCOME TAX Appellant(s) VERSUS M/S. MUNJAL AUTO INDUSTRIES LTD Respondent(s) WITH C.A. No. 6228/2013 (III) C.A. No. 6227/2013 (III) C.A. No. 8119/2013 (III) (FOR CONDONATION OF DELAY IN FILING ON IA 1/2013) C.A. No. 10512/2013 (III) C.A. No. 8708/2013 (III) C.A. No. 10513/2013 (III) C.A. No. 10450/2017 (III) (IA No.62911/2017-CONDONATION OF DELAY IN FILING and IA No.62918/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) C.A. No. 9827/2017 (III) (IA No.56899/2017-CONDONATION OF DELAY IN FILING) C.A. No. 10578/2017 (III) (T/w CA 8708/2013) SLP(C) No. 9316/2018 (XV) ( IA No.43715/2018-CONDONATION OF DELAY IN FILING) Diary No(s). 8906/2018 (XV) (FOR ADMISSION and I.R. and IA No.39754/2018-CONDONATION OF DELAY IN FILING) Date : 08-05-2018 This appeal was called on for hearing today. 3 CORAM :
HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN HON'BLE MR. JUSTICE L.NAGESWARA RAO For Appellant(s) Mr. K.Radhakrishnan, Sr. Adv.
Mr. Manish Pushkarna, Adv. Mr. Arijit Prasad, Adv. Mrs. Anil Katiyar, AOR For Respondent(s) Mr. R.P.Bhatt, Sr. Adv.
Mr. Yadunandan Bansal, Adv. Mr. Anil Kumar, Adv.
Mr. Abhijat P. Medh, AOR Mr. Rony O.John, Adv.
Ms. Vanita Bhrgava, Adv. Mr. Ajay Bhargava, Adv. Ms. Shweta Kabra, Adv.
M/S. Khaitan & Co., AOR Mr. Ramesh Singh, Adv.
Mr. Aniruddha Deshmukh, Adv. Mr. Nikhil Goel, AOR UPON hearing the counsel the Court made the following O R D E R Delay condoned.
The appeals are dismissed in terms of the signed order.
Pending applications, if any, shall stand disposed of.
(SHASHI SAREEN) (SAROJ KUMAR GAUR) AR CUM PS BRANCH OFFICER
(Signed order is placed on the file)