Allahabad High Court
The Commissioner Of Income Tax, … vs M/S Krishi Utpadan Mandi Samiti, … on 12 July, 2010
Court No. - 27 Case :- INCOME TAX APPEAL No. - 57 of 2010 Petitioner :- The Commissioner Of Income Tax, Aayakar Bhawan, Faizabad Respondent :- M/S Krishi Utpadan Mandi Samiti, Akbarpur, Ambedkar Nagar Petitioner Counsel :- D.D. Chopra Hon'ble Devi Prasad Singh,J.
Hon’ble Yogesh Chandra Gupta,J.
Connect with I.T.A. No.48 of 2010.
Admit.
Issue notice.
The appeal is admitted on the following substantial question of law:
“Whether amount transferred by the assessee to the Mandi Parishad, should be
treated as income for charitable purpose as per Section 11 (1) (a) of the
Income Tax Act, 1961?”
Order Date :- 12.7.2010
Rajneesh)