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

The Pr. Commissioner Of Income Tax-9 vs Future Media (India) Ltd on 30 August, 2018

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

            INCOME TAX APPEAL (L) NO. 1745/2017
                         WITH
            INCOME TAX APPEAL (L) NO. 1746/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 1748/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 1781/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 1780/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 1782/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2116/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2117/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2535/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2579/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2681/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2739/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2740/2017
                         WITH
            INCOME TAX APPEAL (L) NO. 2741/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2742/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2743/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2745/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2746/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2747/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2748 /2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2749/2017
                         WITH




 ::: Uploaded on - 04/09/2018           ::: Downloaded on - 05/09/2018 23:32:00 :::
                         INCOME TAX APPEAL (L) NO. 2750/2017
                                      WITH
                        INCOME TAX APPEAL (L) NO. 2751/2017
                                      WITH
                        INCOME TAX APPEAL (L) NO. 3038/2017
                                      WITH
                        INCOME TAX APPEAL (L) NO. 3094/2017
                                      WITH
                        INCOME TAX APPEAL (L) NO. 3095/2017



                                             ORDER

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 4 weeks, failing matter to stand rejected under the provision of O.S. Rule, 986.

Date : 30/08/2018                                    Prothonotary and Senior Master




              ::: Uploaded on - 04/09/2018                  ::: Downloaded on - 05/09/2018 23:32:00 :::