Gujarat High Court High Court

Niko vs Unknown on 11 January, 2010

Gujarat High Court
Niko vs Unknown on 11 January, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1193/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1193 of 2009
 

 
 
=========================================


 

NIKO
RESOURCES LIMITED - Appellant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
 

=========================================
 
Appearance
: 
MR.
S.N.SOPARKAR, SR. ADVOCATE with MS. NITI P. SHETH for MRS
SWATI SOPARKAR for Appellant(s) : 1, 
None for Opponent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
Appellant assessee has filed this Tax Appeal under Section 260A of
the Income Tax Act, 1961 for assessment year 1998-1999, proposing
to formulate the following substantial question of law for
determination and consideration of this Court:

(i) Whether,
in the facts and under the circumstances of the case the Income Tax
Appellate Tribunal was right in law in treating the mineral oil
wells as Buildings for the purpose of applying rate of depreciation
under Section 32 of the Income Tax Act?

Heard
Mr. S.N.Soparkar, the learned Senior Counsel appearing with Ms. Niti
P. Sheth for Mrs. Swati Soparkar, for the appellant and perused the
order passed by the Tribunal.

We
are of the view that substantial question of law does arise out of
the order of the Tribunal and hence, we formulate the above referred
question as the substantial question of law after the Appeal being
admitted.

Notice
to the other side. Additional paper book, if any, to be filed
within three months from today.

(K.A.Puj,J)

(Rajesh
H. Shukla,J)

Jayanti*

   

Top