Gujarat High Court Case Information System
Print
TAXAP/962/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 962 of 2006
To
TAX
APPEAL No. 966 of 2006
======================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
DEEPAL
H. MEHTA - Opponent(s)
======================================
Appearance
:
MR MANISH R BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 08/01/2007
COMMON
ORAL ORDER
Heard
Shri M.R.Bhatt, learned counsel for the appellant.
All
these appeals are admitted in terms of the following substantial
question of law.
?SWhether
the Appellate Tribunal is right in law and on facts in dismissing the
appeal on the ground of low tax effect relying upon the internal
instructions issued by the CBDT which is meant for department use and
cannot be equated to circular issued under Section 119 of the I.T.Act
???
Issue
notice to the respondent. Paper books be filed within three months.
List the appeals for final hearing after three months.
(
Y.R.MEENA, Actg.C.J. )
(
A. S. DAVE, J. )
kailash
Top