Gujarat High Court Case Information System
Print
TAXAP/1124/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1124 of 2010
=========================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
HARSOLIA
FINANCE - 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
: 06/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the revenue pointed out that the Tribunal, in the impugned
judgement, has relied entirely on the decision of the Special Bench
in case of Gujarat Gas Financial Service Ltd. Such judgement was
carried in appeal before this Court in Appeal No. 153 of 2009. The
High Court, by judgement dated 13.04.2010, has set aside the Special
Bench Judgement in case of Gujarat Gas Financial Services Ltd. and
remanded the proceedings for fresh consideration.
Considering
the submission made, issue Notice for final disposal
returnable on 04.10.2011.
[AKIL
KURESHI, J.]
[SONIA
GOKANI, J.]
JYOTI
Top