Gujarat High Court Case Information System
Print
TAXAP/884/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 884 of
2010
=========================================================
COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
Versus
TRISUNE
CHEMICALS INDUSTRIES 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 25th July 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Having
heard learned counsel for the Revenue, we find that the Tribunal’s
conclusions are devoid of any reasonings. We are of the opinion that
the Tribunal’s order dated 30th January 2009 cannot be
stated to be a speaking order. Issue notice for final disposal
returnable on 16th August 2011.
Direct service is permitted. If the assessee is not found at the last
known address or the assessee-firm is closed, it would be open for
the appellant to serve the notice by affixing the same on any
conspicuous part of the premises at the last known address.
{Akil Kureshi, J.}
{Ms. Sonia Gokani, J.}
Prakash*
Top