Gujarat High Court
The vs Unknown on 16 June, 2008
Gujarat High Court Case Information System
Print
TAXAP/80/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 80 of 2008
======================================
THE
INCOME TAX OFFICER,WARD5(3),BARODA NOW REPRESENTED BY - Appellant(s)
Versus
JAYESH
KANAIYALAL GANDHI - Opponent(s)
======================================
Appearance :
MR
KM PARIKH for Appellant(s) : 1,
None
for Opponent(s) : 1,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/06/2008
ORAL
ORDER
Heard
the learned counsel for the appellant.
The
appeal is admitted in terms of the following question:-
?SWhether
the ITAT was right in law and on facts in dismissing the Appeal of
the appellant on the ground that the effect was below the limit
prescribed by the CBDT’s instruction No.2705 dtd.24-10-2005, without
entering into the merit of the case???
Issue
notice to the other side. Paper book be filed within 3 months.
List
the Appeal for final hearing after 3 months.
(Y.R.
Meena, C.J.)
(J.C. Upadhyaya, J.)
binoy/K*
Top