Gujarat High Court High Court

Commissioner vs Unknown on 21 February, 2011

Gujarat High Court
Commissioner vs Unknown on 21 February, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1057/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1057 of 2009
 

To


 

TAX
APPEAL No. 1060 of
2009 
 
=========================================================

 

COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
 

Versus
 

UTTAM
POLYFILMS PVT LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR.
MANISH R BHATT Sr Advocate with Ms. MAUNA M BHATT
for
Appellant 
None for
Opponent 
=========================================================
  

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI    21st February 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

This
Appeal is directed against the judgment of the Tribunal dated 12th
December 2008. The question pertains to charging penalty under
Section 271 (1)(c) of the Income Tax Act. The Tribunal was pleased to
delete the order of penalty on the ground that the main additions
made by the Assessing Officer were deleted.

The
order of the Tribunal deleting substantive additions having been
confirmed by us in separate appeals of the Revenue, there is no scope
for interference in the present matter. Since penalty is
consequential question and when the additions are deleted, no
question of recovering penalty further survives. Tax Appeal,
therefore, stands dismissed.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top