Gujarat High Court High Court

Commissioner vs Unknown on 22 March, 2011

Gujarat High Court
Commissioner vs Unknown on 22 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1501/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1501 of 2009
 

 
 
=========================================================

 

COMMISSIONER
OF INCOME TAX-II - Appellant(s)
 

Versus
 

MARCK
PARENTERALS (I) 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
: 22/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
is in appeal against judgement of the tribunal dated 31.7.2008
raising following question for our consideration:

“Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) in deleting the addition of Rs.53,26,160/-
made on account of new share capital issued on private placement
treated as unexplained cash credit u/s. 68 of the I.T. Act?”

From
the record, it emerges that assessee company had raised additional
capital by issue of equity shares to the tune of Rs.53,26,160/-. The
Assessing Officer believed that company had not carefully followed
the procedure for issuing equity shares on foreign direct investment
treating such remittance as unexplained cash credit under Section 68
of the Income Tax Act Act, 1961. Issue was carried in appeal by the
assessee. CIT(Appeals) as well as tribunal ruled in favour of the
assessee.

With
the assistance of learned counsel for the Revenue,we have perused the
orders on record. We find that CIT(Appeals) as well as tribunal have
both upon appreciation of evidence on record come to the conclusion
that no case for treating the amount as unexplained cash credit is
made out. Tribunal in particular, noted that there was nothing on
record to suggest that transaction of share was sham or bogus or only
a paper transaction. CIT(Appeals) findings were approved on the basis
of documentary evidence. We do not find any infirmity in such
conclusion. Two authorities concurrently found that transaction was
genuine. No substantial question of law is raised for our
consideration.

Tax
Appeal is therefore, dismissed.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top