Gujarat High Court Case Information System
Print
TAXAP/733/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 733 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
SHAKTI
CORPORATION - Opponent(s)
=========================================================
Appearance :
MRS
MAUNA M BHATT for Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 10/08/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
Heard
the learned Senior Advocate for the appellant-revenue.
As
can be seen from the impugned order of the Tribunal, the Tribunal
has merely followed its earlier decision in the case of Radhe
Developers. Against the order of the Tribunal in the case of Radhe
Developers, Revenue has preferred Tax Appeals before this Court
being Tax Appeals No. 546 of 2008 to 581 of 2008, which have been
admitted vide order dated 8.4.2008.
In
the circumstances, this appeal be listed with Tax Appeals No. 546 of
2008 to 581 of 2008 as and when the same are listed for hearing.
(D.A.MEHTA,
J.)
(H.N.DEVANI,
J.)
(ashish)
Top