Gujarat High Court Case Information System
Print
TAXAP/2162/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2162 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
K
PATEL CHEMO PHARMA PVT LTD - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT
for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI 2nd May 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Appeal is admitted for
consideration of following substantial questions of law :-
[A] “Whether
the Appellate Tribunal is right in law and on facts in holding that
the “total turnover” for the purposes of deduction u/s.
80HHC will not include sales tax and excise duty even after
insertion of Section 145A of the Act ?”
[B] “Whether
the Appellate Tribunal is right in law and on facts in restoring
the issue relating to exclusion of income from DEPD on accrual
basis to the file of the Assessing Officer when the assessee had
not furnished any detail ?”
To be heard with Tax
Appeal No. 536 of 2008 and connected Appeals.
{Akil
Kureshi, J.}
{Ms.
Sonia Gokani, J.}
Prakash*
Top