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 0]

Bombay High Court

The Principal Commissioner Of Income ... vs Loans Receivable Trust April 2008 on 21 September, 2018

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

            INCOME TAX APPEAL (L) NO. 2371/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2490/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2488/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2485/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2481/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2480/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2472/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2470/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2469/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2467/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2466/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2495/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2465/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2463/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2462/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2461/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2460/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2459/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2458/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2457/2017
                         WITH
           INCOME TAX APPEAL (L) NO. 2456/2017
                         WITH




 ::: Uploaded on - 26/09/2018            ::: Downloaded on - 26/09/2018 23:55:55 :::
                        INCOME TAX APPEAL (L) NO. 2450/2017
                                    WITH
                       INCOME TAX APPEAL (L) NO. 2448/2017
                                    WITH
                       INCOME TAX APPEAL (L) NO. 2446/2017
                                    WITH
                       INCOME TAX APPEAL (L) NO. 2445/2017


                                            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 8 weeks as a last chance, failing matter to stand rejected under the provision of O.S. Rule,

986. Date : 21/09/2018 Prothonotary and Senior Master ::: Uploaded on - 26/09/2018 ::: Downloaded on - 26/09/2018 23:55:55 :::