Gujarat High Court
Assistant vs Unknown on 8 March, 2010
Gujarat High Court Case Information System
Print
TAXAP/310/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 310 of 2009
=========================================================
ASSISTANT
COMMISSIONER OF INCOME TAX CIRCLE-5 - Appellant(s)
Versus
SHREE
DEVELOPERS - Opponent(s)
=========================================================
Appearance :
MR
KM PARIKH for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/03/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
1. Heard
learned Standing Counsel for Appellant-Revenue.
2. Admit.
3. Following
substantial question of law arises for determination :
Whether on the facts and in
the circumstances of the case, the Income Tax Appellate Tribunal was
justified in law in allowing deduction u/s. 80IB(10) read with
section 80IB(1) of the Income Tax Act, 1961 ?
4. To
be heard along with Tax Appeal No. 757 of 2008.
M.M.BHATT
(D.A.Mehta, J.) (H.N.Devani, J.)
Top