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]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Narinder Kumar. (Legal Heir Of Roshan ... on 27 January, 1999

Author: N.K. Agarwal

Bench: N.K. Agarwal

JUDGMENT

1. The assessee has not put in appearance despite actual date of notice.

2. After hearing learned counsel for the Revenue and on a consideration of the matter, we are of the opinion that a question of law does arise from the order of the Income-tax Appellate Tribunal, Amritsar Bench, Amritsar, for the assessment year 1971-72. We are, however, of the opinion that the question of law as framed by the Revenue needs modification and we consequently modify the question and reframe the same as under :

"Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in law in holding that the assessment was invalid and a nullity in the absence of service of notices on all the legal representatives of the deceased-assessee, Roshan Lal ?"

3. The Tribunal is accordingly directed to refer the aforesaid question of law to this court along with the statement of the case for its opinion.

4. Petition stands disposed of.