Gujarat High Court High Court

Commissioner vs Unknown on 7 February, 2011

Gujarat High Court
Commissioner vs Unknown on 7 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/173/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 173 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX - Appellant(s)
 

Versus
 

ARJUN
CONSTRUCTION CO - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 07/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. Heard Mr. M.R.

Bhatt, learned Senior Advocate appearing on behalf of the appellant.
ADMIT. The following substantial questions of law arise for
determination:

“A. Whether
the Income Tax Appellate Tribunal is right in law and on facts in
directing the Assessing Officer to compute the income of the assessee
by allowing deduction on account of depreciation of interest from the
estimated net income of 12% of the gross contract receipt?

B. Whether the
Income Tax Appellate Tribunal is right in law and on facts in holding
that though the assessee did not maintain books of accounts, he can
maintain the claim with regard to the salary, interest and
depreciation, which resulted into taxable income being less than the
returned income of the assessee?

[HARSHA DEVANI, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top