Gujarat High Court High Court

Commissioner vs Unknown on 1 March, 2011

Gujarat High Court
Commissioner vs Unknown on 1 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/458/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 458 of 2009
 

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

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

BLOOM
DECOR PRIVATE 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
		
	

 

 
 


 

Date
: 01/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
Appeal is admitted for consideration of following substantial
question of law:-

” Whether
the Appellate Tribunal is right in law and on facts in reversing the
order of the CIT(A) and thereby holding that export benefit
adjustment amounting to Rs.1,79,05,996/- should be included while
computing deduction u/s. 80IA of the Act?”

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J.)

sudhir

   

Top