Commissioner of Income Tax, West Bengal, Ii Calcutta Vs. Coal Shipment (P) Ltd. - Court Judgment |
LegalCrystal Citation | legalcrystal.com/651411 |
Court | Supreme Court of India |
Decided On | Oct-14-1971 |
Judge | A.N. Grover,; H.R. Khanna and; K.S. Hegde, JJ. |
Reported in | (1972)4SCC809; 1972(4)LC96(SC) |
Appellant | Commissioner of Income Tax, West Bengal, Ii Calcutta |
Respondent | Coal Shipment (P) Ltd. |
Excerpt:
- h.r. khanna, j.— as the certificates granted by the high court in these appeals are not supported by any reason, the certificates are revoked. hence, these appeals are dismissed as not maintainable. there shall be no order as to costs in these appeals.
Judgment:H.R. KHANNA, J.—
As the certificates granted by the High Court in these appeals are not supported by any reason, the certificates are revoked. Hence, these appeals are dismissed as not maintainable. There shall be no order as to costs in these appeals.