Gujarat High Court High Court

Income vs Unknown on 4 July, 2011

Gujarat High Court
Income vs Unknown on 4 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/267/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

TAX
APPEAL No. 267 of 2010
 

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

 

INCOME
TAX OFFICER WARD 1 BHARUCH NOW REPRESENTED BY - Appellant(s)
 

Versus
 

GUJARAT
BOROSIL LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KM PARIKH
for
Appellant 
None for
Opponent 
=========================================================
 

 

 


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI   4th July 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue is in appeal
against the judgment of the Tribunal dated 12th November
2008, raising following question for our consideration :-

“Whether
on the facts and in the circumstances of the case, the Tribunal was
right in law to exclude the Excise Duty at the time of valuing
closing stock at the end of accounting ?”

We
have noticed that similar issue has been considered by this Court in
the case of Assistant Commissioner of Income-Tax vs. Narmada
Chematur Petrochemicals Limited,
327 ITR 369. Following the
decision in the case of Narmada Chematur Petrochemicals Limited
[Supra], Tax Appeal No. 1277 of 2006 also came to be dismissed
by the Division Bench of this Court on 25th March 2011
involving similar issue.

The issue being covered
against the Revenue, this Tax Appeal stands dismissed.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top