Gujarat High Court Case Information System
Print
TAXAP/2255/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2255 of
2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
BISAZZA
INDIA 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
: 04/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law :
“1) Whether
the Appellate Tribunal is right in law and on facts in directing the
Assessing Officer to exclude excise duty and sales tax from the total
turnover computing deduction u/s 80HHC?
2) Whether on the
facts and circumstances of the case, the Appellate Tribunal was right
in law in deleting the disallowance of 90% of the business profits on
the interest income made as per Explanation(baa) to section 80HHC of
the I.T. Act, 1961 and directing that only net interest income is to
be considered for the purpose of deduction u/s.80HHC of the Act?”
To
be heard with Tax Appeal No. 822/2008 and connected matters.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top