Gujarat High Court
Mr vs Issue on 20 July, 2010
Gujarat High Court Case Information System
Print
TAXAP/1173/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1173 of 2006
To
TAX
APPEAL No. 1175 of 2006
======================================
SURESHKUMAR
H. CHUGH
Versus
ASST.COMMISSIONER
OF INCOME- TAX
======================================
Appearance :
Mr.
Manish J. Shah for the
appellant
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 07/03/2007 ORAL ORDER
Heard
learned counsel for the appellant.
These
appeals are admitted in terms of the following substantial questions
of law.
?S[i] Whether
on the facts and in the circumstances of the case was there any
evidence before the Tribunal to hold that the assessee had paid any
unaccounted moneys to the builder for the purchase of a shop ?
[ii] Whether
the finding of fact is perverse???
Issue
notice to the respondent. Paper book be filed within three months.
List the appeals for final hearing after three months.
(Y.R.
MEENA, C.J.)
(ANANT
S. DAVE, J.)
(swamy)
Top