Gujarat High Court
Jayantilal vs Commissioner on 19 July, 2010
Gujarat High Court Case Information System Print SCA/7795/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7795 of 2010 ========================================= JAYANTILAL PRAVINKUMAR NI CO - Petitioner(s) Versus COMMISSIONER OF INCOME TAX - Respondent(s) ========================================= Appearance : MS BHOOMI M THAKORE with MRS SWATI SOPARKAR for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================= CORAM : HONOURABLE MR. JUSTICE D.A.MEHTA and HONOURABLE MS. JUSTICE H.N.DEVANI Date : 19/07/2010 ORAL ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
the learned advocate for the petitioner.
2. Learned
advocate has invited attention to Circular No.367 [F.No.
273/21/80-ITJ] dated 26th July, 1983 for the purpose of
contending that an order cannot be said to have been made “subject
of an appeal” if the appeal had been disposed of by the
Commissioner (Appeals) or the Appellate Tribunal without passing an
order under section 251(1) or 254(1) on merits.
3. Notice
returnable on 16th August, 2010.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top