Gujarat High Court High Court

Acit vs Unknown on 21 June, 2011

Gujarat High Court
Acit vs Unknown on 21 June, 2011
Author: Akil Kureshi, Gokani,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/308/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 308 of 2010
 

 
 
=========================================================

 

ACIT
CENTRAL CIRCLE 2(3) - Appellant(s)
 

Versus
 

PRADEEPKUMAR
RASIKLAL SHAH - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KM PARIKH for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
appeal is admitted for consideration of following question of law :

“Whether
on the facts and in the circumstances of the case, the Tribunal was
right in law in holding that the additions made by the A.O. Is not
in accordance with provisions of section 158BB of the Act?”

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top