Gujarat High Court High Court

Commissioner vs Unknown on 19 April, 2011

Gujarat High Court
Commissioner vs Unknown on 19 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1889/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1889 of
2009 
=========================================================

 

COMMISSIONER
OF INCOME TAX-VI - Appellant(s)
 

Versus
 

SHYAM
STEELS PVT LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 11/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
Appeal is admitted for consideration of following substantial
questions of law :

“(A) Whether
on the facts and in the circumstances of the case, the Appellate
Tribunal erred in law in treating the income of Rs.34 lacs
surrendered by the assessee during the course of survey as business
income and thereby allowing set off of brought forward losses and
depreciation from the said income?

(B)
Whether on the facts and circumstances of the case, the Appellate
Tribunal erred in law in holding that the investment in unaccounted
stock of Rs. 10 lacs was assessable under the head “Income from
other Sources” and accordingly the assessee was eligible for
set off of unabsorbed depreciation of earlier years?

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top