Gujarat High Court Case Information System
Print
TAXAP/2433/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2433 of
2009
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
NANDESARI
WATER & UTILITIES LTD - 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
: 11/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following question of law :
Whether
the ITAT was right in law and on facts and in law in quashing the
order of the CIT rejecting application for registration u/s.12AA of
the act overlooking the fact that the primary object of the company
was to help member industries and not public at large and also
against the ratio laid down by the Hon’ble High Court of Gujarat in
ACIT vs. Ahmedabad Mill Owners Association reported in 106 ITR
725(Guj)?
Appellant
shall produce Memorandum of Articles of the Company to indicate
object for which the Company was constituted.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top