Gujarat High Court High Court

Commissioner vs Unknown on 14 November, 2011

Gujarat High Court
Commissioner vs Unknown on 14 November, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1957/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1957 of 2010
 

 
 
=========================================================

 

COMMISSIONER
OF INCOME TAX-V - Appellant(s)
 

Versus
 

UTTAR
GUJARAT SAHKARI RUVECHAN SANGH LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
has challenged the order of the Tribunal dated 5.3.2010 by virtue of
which application filed by the assessee to recall the previous
judgement of the Tribunal was allowed. Tribunal exercising powers
under Section 254(2) of the Act found that an error was committed.
To rectify the error, order was passed.

Having
heard learned counsel for the Revenue, we do not find any error in
the order passed by the Tribunal. We are therefore, not inclined to
entertain the appeal. Particularly when the Revenue has already
preferred Tax Appeal against the substantive order of the Tribunal,
this appeal is not required to be entertained. Tax Appeal is
accordingly dismissed.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top