Gujarat High Court Case Information System Print TAXAP/1104/2009 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD TAX APPEAL No. 1104 of 2009 ========================================================= COMMISSIONER OF INCOME TAX GANDHINAGAR - Appellant(s) Versus MULTIMEDIA FRONTIERS LTD - 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 : 01/03/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Revenue
seeks to challenge an order dated 12.12.2008 passed by ITAT. Issue
pertains to penalty under Section 271(1)(c) of the Income Tax Act.
The Assessing Officer having imposed such penalty, the issue was
carried in appeal. CIT(Appeals) deleted penalty upon which Revenue
went in appeal before the Tribunal. Tribunal confirmed view of
CIT(Appeals), hence the present appeal.
From
the perusal of the document on record, we find that tribunal had
given sufficient reasons for upholding deletion of penalty. It was
found that there was no concealment of particulars of income or
furnishing of inaccurate particulars of income by assessee. Tribunal
relied on decision of this Court in case of National Textiles v.
CIT reported in (2001) 249 ITR 125 (Guj), upheld the decision of
CIT (Appeals). When the tribunal found that revised returns filed by
assessee was bona fide, assessee had disclosed all material facts
relevant for the computation of income, order deleting penalty in our
opinion calls for no interference. Tax Appeal is dismissed.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top