Gujarat High Court High Court

Commissioner vs Unknown on 17 October, 2011

Gujarat High Court
Commissioner vs Unknown on 17 October, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1162/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1162 of 2010
 

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

 

COMMISSIONER
OF INCOME TAX - III - Appellant(s)
 

Versus
 

JAYESH
J DAVE - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KM PARIKH for
Appellant(s) : 1, 
MRS SWATI SOPARKAR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 17/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
Appeal is admitted for consideration of following question of law
:

“Whether
on the facts and in the circumstances of the case, the Appellate
Tribunal was right in law in quashing and setting aside the order
u/s.263(1) dated 17.3.2006 passed by the CIT-III Baroda by holding
that the order of the Assessing Officer is neither erroneous nor
prejudicial to the interest of the Revenue?

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top