Gujarat High Court
Commissioner vs Unknown on 21 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/257/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 257 of 2009
To
TAX
APPEAL No. 258 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
Versus
SHIVGANGA
REALITY PVT 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
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Admitted
for consideration of following substantial question of law:
“Whether
the Appellate Tribunal has correctly appreciated the facts on record
so as to restrict the addition to Rs.10,00,000/- as against addition
of Rs.2,06,75,974 worked out by the Assessing Officer in respect of
undisclosed income from Shipgram Scheme ?”
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top