Gujarat High Court High Court

The vs It on 6 October, 2008

Gujarat High Court
The vs It on 6 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/693/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No.693 of 2008
 

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

THE
COMMISSIONER OF INCOME TAX - Appellant(s)
 

Versus
 

PARMAR
BUILDERS & DEVELOPERS - Opponent(s)
 

=================================================== 
Appearance
: 
MRS MAUNA M BHATT for Appellant(s)
: 1,MR MANISH R BHATT for Appellant(s) : 1, 
None for Opponent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 


Date
: 06/10/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

It
is an admitted position that the question proposed in this appeal
does not arise out of Income Tax Appeal No.111/Ahd/2005, which was an
appeal filed by the respondent-assessee before the Tribunal. Hence,
this appeal is dismissed.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[SMT.

ABHILASHA KUMARI,J]

***

Bhavesh*

   

Top