Gujarat High Court High Court

Commissioner vs Unknown on 19 April, 2011

Gujarat High Court
Commissioner vs Unknown on 19 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1976/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1976 of
2009 
=========================================================


 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

FRIENDS
OIL & CHEMICAL TERMINAL PVT 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
: 19/04/2011  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. Counsel for
the revenue pointed out that with respect to the question of
depreciation on storage tank, the Tribunal in the impugned order
relied on its previous order in case of the same assessee. She
submitted that the issue was carried in appeal by the revenue and
this Court has admitted Tax Appeal No. 1781 of 2008.

2. With respect
to question no.2, we find that the amount involved is less than
Rs.4,000/-. Only on smallness of the claim, we are not inclined to
entertain this question. We further find that the third question is
in the nature of a contention which need not be separately framed.

3. In the result,
this appeal is admitted for consideration of the following question
of law:

“Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by CIT (A) in deleting the addition of Rs.14,05,874/-
made by the Assessing Officer on account of disallowance of
depreciation on storage tank and directed the Assessing Officer to
allow depreciation @ 25% instead of 10%?”

4. To be heard
with Tax Appeal No. 1781 of 2008.

[Akil
Kureshi, J.]

[Ms.

Sonia Gokani, J.]

mrp

   

Top