Gujarat High Court High Court

Commissioner vs Counsel on 23 March, 2011

Gujarat High Court
Commissioner vs Counsel on 23 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2223/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2223 of 2009
 

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

COMMISSIONER
OF INCOME TAX-III - Appellant(s)
 

Versus
 

NIRMA
CHEMICAL WORKS LTD - Opponent(s)
 

================================================= 
Appearance
: 
MR MR BHATT, SR,
ADV. with 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
: 23/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Counsel
for the Revenue submitted that the question of paying interest under
Section 244A of the Income Tax on the tax paid by the assessee on
self-assessment, part of which is ultimately to be refunded, has not
been decided by this Court. He, of course, pointed out that Karnataka
High Court in the case of Commissioner of Income-Tax vs. N.G.E.F.
Limited
reported in 244 ITR 665 has decided this issue against the
Revenue. He further submitted that the issue is repetitive in nature
and arises in number of cases.

Issue
notice for final disposal returnable on 20.4.2011.

To
be heard with Tax Appeal No. 223 of 2009.

Counsel
for the assessee is permitted to place all orders of the Tribunal on
record, which shall also be served on the respondent.

Direct service permitted.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top