Court No. - 37 Case :- INCOME TAX APPEAL No. - 518 of 2007 Petitioner :- The Commissioner Of Income Tax And Another Respondent :- M/S Mentha & Allied Products Ltd. Petitioner Counsel :- A.N.Mahajan Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
The substantial questions of law raised in the present appeal relate to
the valuation of closing stock. Similar issue for consideration in appeal
being Income Tax Appeal no. 16 of 2001 (The Deputy Commissioner
Income Tax(Assessment) vs. M/s. Mentha Allied Products (P) Ltd. has
been decided in favour of the assessee and against the department.
Following the said decision in the subsequent year for the year 1994-
95, I.T.A. defective no. 407 (The Commissioner of Income Tax vs. M/s.
Mentha and Allied Products Ltd.) has been rejected on 3.11.2009.
In view of the above, we do not find any merit in the appeal.
The appeal is, accordingly, dismissed. No costs.
Order Date :- 28.7.2010
R./