Gujarat High Court
Commissioner vs Unknown on 22 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/1647/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1647 of 2009
=================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
MASTEK
LIMITED - 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)
Tax
Appeal is admitted for consideration of following substantial
question of law:-
”
Whether the Tribunal was right in law and in fact on reversing the
order of the CIT(Appeals) and allowing the assessee’s claim of
exemption under amended Section 10A of the Income Tax Act by applying
the amendment of Finance Act No.2 of 1998 when previously on the
basis of unamended provisions, the assessee had already availed of
exemption for the period of full 5 years?”
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top