Gujarat High Court High Court

Deputy vs Unknown on 3 September, 2010

Gujarat High Court
Deputy vs Unknown on 3 September, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/985/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 985 of 2007
 

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

DEPUTY
COMMISSIONER OF I.T. CIRCLE 1 - Appellant(s)
 

Versus
 

RINKI
PETROCHEM PVT. LTD. - Opponent(s)
 

======================================
 
Appearance : 
MR
KM PARIKH for Appellant(s) : 1, 
None
for Opponent(s) : 1, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 04/03/2008 

 

ORAL
ORDER

Heard
the learned counsel for the appellant.

The appeal is admitted
in terms of the following question:-

?SWhether
the ITAT was right in law and on facts in deleting disallowance of
Rs.50 Lac of advertisement expenditure incurred by assessee
for corporate image development of the group companies, despite the
fact that the assessee has debited 1/10th this expenses
in Profit and Loss Account and treated balance amount as deferred
revenue expenditure in balance sheet???

Issue
notice to the other side. Paper book be filed within 3 months.

List
the Appeal for final hearing after 3 months.

(Y.R.

Meena, C.J.)

(J.C. Upadhyaya, J.)

binoy

   

Top