Gujarat High Court Case Information System
Print
TAXAP/37920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 379 of 2008
=========================================================
THE
COMMISSIONER OF INCOME TAX-IV - Appellant(s)
Versus
UDAY
D BHATT - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,MR MANISH R BHATT for Appellant(s) : 1,
None for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Heard Mrs.Mauna Bhatt,
learned Standing Counsel for the Revenue. She has submitted that
this Court has admitted Tax Appeal No.108 of 2008 involving similar
substantial questions of law. Hence this Tax Appeal is admitted in
terms of the following substantial questions of law.
(A) Whether the
Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) in directing to give benefit of
declaration made by the assessee under VDIS ?
(B) Whether the Appellate
Tribunal is right in law and on facts in confirming the order passed
by the CIT(A) in deleting the addition of Rs.1,64,18,750/- made on
account of unexplained investment ?
(C) Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) in reducing the profit on sales of land at
Rs.38,85,000/- from Rs.97,12,500/- being assessee’s share of 50% of
profit ?
Issue notice to the other
side. Additional paper book, if any, be filed within three months.
To be heard with Tax
Appeal No.108 of 2008.
(K. A. PUJ, J.)
(B. N. MEHTA, J.)
kks
Top