Gujarat High Court Case Information System
Print
TAXAP/418/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 418 of 2010
=================================================
COMMISSIONER
OF INCOME TAX - I - Appellant(s)
Versus
PRAFUL
SHASHIKANT VELANI LEGAL HEIR OF SHASHIKANT S VELANI - Opponent(s)
=================================================
Appearance
:
MR MR BHATT, SR.
ADV. with MR NIKUNT RAVAL for
Appellant(s) : 1,
None for Opponent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 12/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law:-
“Whether,
on the facts and in the circumstances of the case, the Appellate
Tribunal was right in not considering the issues raised by the
department, but dismissing the appeal on the ground that the notice
issued u/s.158BD of the Act was time barred and hence, the assessment
completed u/s.158BD is without jurisdiction and void ab initio
without appreciating the fact that there is no provision in section
158BD or section 158BE of time limitation for issue of notice
u/s.158BD of the Act?”
To
be heard with Tax Appeal No. 1786 of 2009 .
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top