Gujarat High Court High Court

Commissioner vs Indulal on 14 June, 2010

Gujarat High Court
Commissioner vs Indulal on 14 June, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WTR/3/1998	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WEALTH
TAX REFERENCE No. 3 of 1998
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE D.A.MEHTA  
HONOURABLE
MS.JUSTICE H.N.DEVANI
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

COMMISSIONER
OF WEALTH TAX - Applicant(s)
 

Versus
 

INDULAL
NARANDAS PATEL (HUF) - Respondent(s)
 

=========================================
 
Appearance : 
MR
MANISH R BHATT for
Applicant(s) : 1, 
SERVED BY RPAD - (N) for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 14/06/2010 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

The
Income Tax Appellate Tribunal, Ahmedabad Bench A has, in this
consolidated reference in relation to Assessment Years 1972-73 to
1975-76, referred the following question for the opinion of this
Court at the instance of the revenue:

Whether,
on the facts and in the circumstances of the case, the Tribunal was
right in law in setting aside the order of penalty u/s 18(1)(a) of
the Wealth Tax Act?

Before
entering into the merits of the case, on a perusal of the orders of
penalty, it is noticed that the penalty imposed for Assessment Year
1973-74 was Rs.340/-, for Assessment Year 1974-75 was Rs.11,880/-
and for Assessment Year 1975-76 was Rs.3,190/-.

Considering
the amount of penalty involved, this Court is not inclined to go
into the merits of the Reference. The question is, accordingly,
left unanswered. The Reference is disposed of accordingly.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top