Gujarat High Court
Commissioner vs Unknown on 30 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/1608/2008 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1608 of 2008
For
Approval and Signature:
HONOURABLE
MR.JUSTICE AKIL KURESHI
HONOURABLE
MS JUSTICE SONIA GOKANI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
COMMISSIONER
OF INCOME TAX-III - Appellant(s)
Versus
THE
GREEN ENVIRONMENT SERVICESCO-OP SOCIETY LTD - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
MRTUSHARPHEMANI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 30/06/2011
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Though
the question involved is whether the Tribunal would be justified in
rejecting the Revenue’s appeal in case of low tax effect regardless
of notional tax effect, we find that in the present case, notional
tax was also less than the minimum prescribed by the CBDT circular
permitting the Revenue to carry appeal before the Tribunal.
In
that view of the matter, this tax appeal is dismissed.
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top