Gujarat High Court
The vs Unknown on 30 June, 2009
Gujarat High Court Case Information System
Print
TAXAP/1363/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1363 of 2008
With
TAX
APPEAL No. 1359 of 2008
=========================================================
THE
COMMISSIONER OF INCOME TAX-II - Appellant(s)
Versus
AMTREX
HITACHI LIMITED - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/06/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Admit.
Issue
notice on the following substantial questions of law :
Whether
the Appellate Tribunal is right in law and on facts in confirming
the order passed by the CIT(A) allowing the revised claim of
deduction u/s. 80IA?
Whether
the Appellate Tribunal is right in law and on facts in confirming
the order passed by the CIT(A) deleting the disallowance of
consultancy fees of Rs. 7,75,000/- paid to M/s. B.B. Electricals?
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top