Gujarat High Court High Court

The vs Unknown on 23 July, 2008

Gujarat High Court
The vs Unknown on 23 July, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 320 of 2008
 

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

 

THE
COMMISSIONER OF INCOME TAX - II - Appellant(s)
 

Versus
 

HYTAISUM
MAGNETICS LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1,MR MANISH R BHATT for Appellant(s) : 1, 
None for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Heard
Mrs. Mauna Bhatt learned Standing Counsel appearing for the Revenue.

Considering
the submissions made Mrs. Mauna Bhatt and considering the judgment
of Karnataka High Court in the case of Commissioner of Income-tax and
Another Vs. Tam Tam Pedda Guruva Reddy, reported in (2006) 287 ITR 72
(Karn), we admit this appeal in terms of the following substantial
questions of law for determination and consideration of this Court:

?SWhether the Appellate
Tribunal is right in law and on facts in canceling the penalty levied
u/s 271B of the Act on the ground that the penalty order was time
barred, while, at the same time, upholding the levy of penalty on
merits ?

Notice
to other side. Paper-book be filed within three months.

(K.A.

Puj, J.)

(Bankim
N. Mehta, J.)

/JVSatwara/

   

Top