Gujarat High Court
Commissioner vs Unknown on 21 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/1319/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1319 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
BANYAN
CHEMICALS PVT 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
: 21/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following question of law :
“Whether
the Appellate Tribunal is right in law and on facts in holding that
the export foreign exchange gain of Rs.15,51,239/- is the business
income of the EOU and therefore exempted u/s.10B of the Income-tax
Act, 1961?
To
be heard with Tax Appeal No.1073/2008.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top