Gujarat High Court Case Information System
Print
TAXAP/702/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 702 of 2008
=====================================================
THE
COMMISSIONER OF INCOME TAX-II - Appellant(s)
Versus
KARNAVATI
CLUB LTD. - Opponent(s)
=====================================================
Appearance :
MR
MANISH R BHATT for Appellant(s) : 1,
None for Opponent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
senior counsel for the appellant-Revenue has invited attention to
order dated 13-10-2008 made in Assessee’s own case in Tax Appeal
No.711 of 2008. Hence Admit. Following substantial question of law
arises for consideration:
Whether,
on the facts and in the circumstances of the case, Income Tax
Appellate Tribunal is justified in law in holding that entrance fees
received from new members for life membership are not income in hands
of respondent-assessee?
To
be heard alongwith Tax Appeal No.839 of 2007 and Tax Appeal No.711 of
2008.
(D.A.Mehta,J)
(Smt.Abhilasha Kumari,J)
arg
Top