Gujarat High Court Case Information System
Print
TAXAP/199/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 199 of 2005
==============================================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
SAUMIL
B. KINARIWALA - Opponent(s)
==============================================================
Appearance :
MR
MANISH R BHATT for Appellant(s) : 1,
None for
Opponent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 10/10/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
1.Heard
Mr.M.R.Bhatt, learned Standing Counsel for the revenue.
ADMIT.
The
following substantial question of law arises for consideration :
?SWhether, on the facts
and in the circumstances of the case, the Income Tax Appellate
Tribunal was justified in deleting the addition of Rs.1,43,768/-
being 2.52% of share income from the firm of M/s.Ramniklal Jivanlal
Kinariwala & Co. which had been assigned to various bodies of
individuals ???
Notice
for final disposal returnable on 26/10/2005. Direct service is
permitted.
(D.A.Mehta, J)
(H.N.Devani, J)
m.m.bhatt.
Top