Gujarat High Court
Commissioner vs Unknown on 22 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/203/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 203 of
2010
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
MERRY
SHAREFIN LTD - Opponent(s)
=========================================================
Appearance
:
MR
MANISH BHATT, SR. ADVOCATE
for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 22/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
1. This
tax appeal is ADMITTED, for considering the following
question of law:
” Whether
the Appellate Tribunal is right in law and on facts in restoring the
issue relating to claim of the assessee u/s.36(1)(vii) r.w.s.36(2)
and section 28 relating to bad debt / trading loss, to the file of
the Assessing Officer when the said amount was never considered for
computing the profit of the assessee?
2. To
be heard with TAX APPEAL NO.1507 OF 2009 and connected
appeals.
(AKIL
KURESHI,J.)
(Ms.
SONIA GOKANI,J.)
Umesh/
Top