Gujarat High Court
Commissioner vs Unknown on 10 January, 2011
Gujarat High Court Case Information System
Print
TAXAP/1067/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1067 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
Versus
SAGAR
TEXTILES MILLS LTD - Opponent(s)
=========================================================
Appearance :
MR
MR BHATT FOR MS MAUNA M BHATT for Appellant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Heard
Mr. M.R. Bhatt, learned senior advocate for the appellant.
ADMIT.
The
following substantial question of law arises for determination in
relation to A.Y. 1994-95.
“Whether
the Income Tax Appellate Tribunal is right in law and on facts in
holding that the assessee is entitled to depreciation at the rate of
100% on Jet Dyeing Machine instead of 25%?
[HARSHA
DEVANI, J]
[H.B.
ANTANI, J.]
mathew
Top