Gujarat High Court High Court

Commissioner vs Unknown on 19 April, 2011

Gujarat High Court
Commissioner vs Unknown on 19 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2259/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2259 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

ALOK
WIRES - 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
: 19/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Counsel
for the revenue submitted that Tribunal in the impugned judgment
relied on its previous decision which has already been carried in
appeal and Tax Appeal No.743 of 2009 is admitted. Under Considering
the submissions made, this Tax Appeal is admitted for consideration
of following substantial question of law.

“Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal is right in law in coming to the conclusion that
income of Rs.9,40,641/- earned as interest on bank deposits is
business income and the same is entitled for deduction under Section
80IB of the Income Tax Act?”

To
be heard with Tax Appeal No.743 of 2009.

(AKIL
KURESHI, J.)

(Ms.SONIA
GOKANI, J.)

(ashish)

   

Top