Gujarat High Court High Court

Commissioner vs Unknown on 21 September, 2011

Gujarat High Court
Commissioner vs Unknown on 21 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1435/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1435 of 2010
 

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


 

COMMISSIONER
OF INCOME TAX - I - Appellant(s)
 

Versus
 

SATYANAYAN
SHARMA - Opponent(s)
 

=========================================
 
Appearance : 
MR
KUNAN B NAIK for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 21/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

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

“[i] Whether
on the facts and in the circumstances of the case and in law, the
Hon’ble ITAT was right in upholding the order of CIT(A) who has
deleted the additions made by the A O having convinced that the
statement u/s. 132(4) of the IT Act constitute an evidence and can
become the basis for addition in the assessment unless contrary
material is brought on record?

[ii] Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal is right in law in deleting the additions,
totaling to Rs. 10,56,000/- made by the Assessing Officer on account
of undisclosed investment made by the assessee in his flats, offices
and shops?”

[AKIL
KURESHI, J.]

[SONIA
GOKANI, J.]

JYOTI

   

Top