Gujarat High Court Case Information System
Print
TAXAP/1955/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1955 of
2010
=========================================================
CLASSIC
CONSTRUCTION COMPANY - Appellant(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX CIRCLE - 1 - Opponent(s)
=========================================================
Appearance
:
MRS
SWATI SOPARKAR for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 08/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the appellant submitted that Tribunal relied on decision in case
of DCIT Circle-1,
Rajkot v. M/s. Backbone Projects to
uphold the order of penalty. He submitted that besides placing
reliance on said decision, Tribunal has not given any other reason.
He pointed out that decision in case of M/s.
Backbone Projects came
to be reversed by Division Bench of this Court in Tax Appeal
No.999/2009 by order dated 14.2.2011.
Considering
the submissions made, issue notice for final disposal, returnable on
7.12.2011.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top