Gujarat High Court
Commissioner vs Unknown on 30 June, 2009
Gujarat High Court Case Information System
Print
TAXAP/137320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1373 of
2008
=========================================================
COMMISSIONER
OF INCOME TAX-VI - Appellant(s)
Versus
RUSHIL
INDUSTRIES LTD. - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/06/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Admit.
Issue
notice on the following substantial questions of law:
Whether
the Appellate Tribunal is right in law and on facts in reversing the
order passed by the CIT(A) and thereby deleting the addition on
account of undisclosed income of Rs. 16,53,747/-?
Whether
the Appellate Tribunal has correctly appreciated the material on
record so as to delete the addition of Rs.16,53,747/- made in the
block assessment?
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top