Gujarat High Court
The vs Unknown on 22 March, 2011
Gujarat High Court Case Information System Print TAXAP/94/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD TAX APPEAL No. 94 of 2008 ====================================== THE SURAT VANKAR SAHAKARI SANGH LTD. - Appellant(s) Versus ASST. COMMISSIONER OF INCOME TAX, CIRCLE-5 - Opponent(s) ====================================== Appearance : MR MANISH J SHAH for Appellant(s) : 1, None for Opponent(s) : 1, ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 28/03/2008 ORAL ORDER
Heard
the learned counsel for the appellant.
The
appeal is admitted in terms of the following question:-
?SWhether
the assessee co-operative society was entitled under sec.80P(2)(d)
of the entire interest of Rs.9,97,298/- received by it from the
co-operative Bank???
Issue
notice to the other side. Paper book be filed within 3 months.
List
the Appeal for final hearing after 3 months.
(Y.R.
Meena, C.J.)
(J.C. Upadhyaya, J.)
binoy
Top