Gujarat High Court
Commissioner vs Unknown on 1 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/1392/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1392 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
PREMIER
ELECTRICALS - Opponent(s)
=========================================================
Appearance
:
MR
MR BHATT, SR. ADV. WITH MRS MAUNA M BHATT
for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Appeal
is admitted for consideration of following substantial question of
law:
“Whether
the Appellate Tribunal is right in law and on facts in confirming
the order passed by CIT(A) in deleting the disallowance made on
account of claim of excess stock found during the course of survey of
Rs.14,09,788/-?”
To
be heard with Tax Appeal No.1098 of 2008.
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top