Gujarat High Court Case Information System
Print
TAXAP/60/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 60 of 2007
=============================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
HANI
INDUSTRIES LTD. - Opponent(s)
=============================================
Appearance :
MR
MANISH R BHATT for Appellant(s) : 1,
None
for Opponent(s) : 1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/09/2007
ORAL
ORDER
The
following question has been proposed for the admission of this
appeal:-
?SWhether
the appellate Tribunal is right in facts and in law in cancelling the
penalty under Section 271(1)(c) of the Income Tax Act, 1961 on the
ground that penalty cannot be levied in case of loss?
At
the out-set, learned counsel fairly admits that the issue involved in
this appeal has been covered by the decision of their Lordship in
Virtue Soft Systems Ltd. Vs. CIT [289 ITR 83 (SC)].
When
the issue has been considered and a decision has been taken by their
Lordship in Virtue Soft Systems Ltd. Vs. CIT [289 ITR 83 (SC)], no
interference is called for. The appeal stands dismissed at the
admission stage.
(Y.R.
Meena, C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top