Gujarat High Court High Court

Commissioner vs Unknown on 29 March, 2011

Gujarat High Court
Commissioner vs Unknown on 29 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2582/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2582 of
2009 
=========================================================

 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

SARVODAY
KELAVANI SAMAJ - 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
		
	

 

 
 


 

Date
: 29/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
is in appeal against judgement of the tribunal dated 5.5.2009 raising
issue regarding penalty under Section 271(1)(c) of the Income Tax
Act, 1961. Tribunal deleted the penalty primarily on the ground that
quantum additions were deleted by tribunal in a separate judgement.

Counsel
for the Revenue pointed out that such issue was carried in appeal
before this Court in Tax Appeal No.558/2009 which also came to be
dismissed. This being the position, no interference need to be made
in order passed by the tribunal. Tax Appeal is dismissed.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top