Gujarat High Court
Commissioner vs Unknown on 22 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/711/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 711 of
2010
=========================================================
COMMISSIONER
OF INCOME TAX - I - Appellant(s)
Versus
DUSHYANT
MAHESHBHAI SHAH - 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
: 22/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
1. This
tax appeal is ADMITTED, for considering the following
questions of law:
“[A]
Whether the Appellate Tribunal is right in law and on facts in
reversing the order passed by CIT(A) and thereby deleting the
disallowance of Rs.9,53,277/- made on account of written off as bad
debts / trading loss?
[B]
Whether the Appellate Tribunal is right in law and on facts in
reversing the order passed by CIT(A) and thereby deleting the
disallowance of Short Term Capital Loss of Rs.2,22,328/-?”
2. To
be heard with TAX APPEAL NO.1507 OF 2009 and connected
appeals.
(AKIL
KURESHI,J.)
(Ms.
SONIA GOKANI,J.)
Umesh/
Top