Gujarat High Court High Court

Indian vs Unknown on 8 November, 2011

Gujarat High Court
Indian vs Unknown on 8 November, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2078/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

TAX
APPEAL No. 2078 of 2010
 

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

 

INDIAN
PETROCHEMICALS CORPORATION LIMITED - Appellant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX CIRCLE 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SAURABH N SOPARKAR Sr Advocate with Mrs SWATI SOPARKAR
for
Appellant 
None for
Opponent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI   8th November 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Having perused
decision of the Tribunal with the assistance of learned counsel for
the appellant, we noticed that the issue sought to be raised in this
Tax Appeal has already been remanded for fresh consideration by the
Assessing Officer. In that view of the matter, this Tax Appeal is not
admitted, without expressing any opinion on the merits or demerits on
the addition of disallowances.

{Akil
Kureshi, J.}

{Ms. Sonia Gokani,
J.}

Prakash*

   

Top