Gujarat High Court High Court

The vs Unknown on 14 February, 2011

Gujarat High Court
The vs Unknown on 14 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/747/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 747 of 2008
 

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


 

THE
INCOME TAX OFFICER, WARD 6(3) - Appellant(s)
 

Versus
 

SAHYOG
COMPLEX - Opponent(s)
 

=========================================
 
Appearance : 
MR
BB NAIK for
Appellant 
None for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Leave
to add the proposed question of law as Question No.(iii).

Admit.

The following substantial questions of law arise for determination
:

“[i] Whether,
on the facts and in the circumstances of the case and in law, the
Income Tax Appellate Tribunal is right in deleting addition of
Rs.11,10,000/- under section 68 of the Income Tax Act, 1961?

[ii]
Whether, on the facts and in the circumstances of the case and in
law, the Income Tax Appellate Tribunal is right in deleting
disallowance of Rs.2,21,891/- as interest on capital by the partners?

[iii]
Whether, on the facts and in the circumstances of the case, the
Income Tax Appellate Tribunal is right in law in reversing the order
passed by the Appellate Commissioner without assigning any cogent and
relevant reasons to show how the appellate order is illegal, unlawful
and invalid?”

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top