Gujarat High Court
Commissioner vs Unknown on 23 November, 2010
Gujarat High Court Case Information System
Print
TAXAP/982/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 982 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
S
M ELECTRICALS & ELECTRONICS PRIVATE LIMITED - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/11/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
1. Heard
Mr.M.R. Bhatt, learned senior advocate for the appellant.
2. Admit.
The following substantial question of law arises for determination in
relation to the assessment year 1978-1979:-
Whether on the facts and
in the circumstances of the case, the Income Tax Appellate Tribunal
was justified in treating the penalty imposed under Section 271(1)(a)
of the Income Tax Act, 1961 as barred by limitation?
(HARSHA
DEVANI, J.)
(H.B.ANTANI,
J.)
Hitesh
Top