Gujarat High Court Case Information System
Print
TAXAP/228/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 228 of 2010
=================================================
COMMISSIONER
OF INCOME TAX-III - Appellant(s)
Versus
NIRMA
LTD - Opponent(s)
=================================================
Appearance
:
MR
MR BHATT, SR. ADV. with MRS MAUNA M BHATT for Appellant(s) : 1,
MR
SAURABH N. SOPARKAR, SR ADV. with MRS SWATI SOPARKAR and MS BHOOMI
THAKORE for Opponent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 04/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
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
interest expenses of Rs.25,17,31,538/-?
[B] Whether the
Appellate Tribunal is right in law and on facts in reversing the
order passed by CIT(A) and thereby holding that amount of Sales-tax
incentive received by the assessee is a capital receipt?”
To
be heard with Tax Appeal No.226 of 2010.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top