Gujarat High Court
Commissioner vs Unknown on 19 October, 2011
Gujarat High Court Case Information System
Print
TAXAP/2632/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2632 of 2010
=========================================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
M/S
PETRONET V K LTD - Opponent(s)
=========================================================
Appearance
:
MR
MANISH BHATT, SR COUNSEL
for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law :
Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal has erred in deleting the penalty of Rs.10020174/-
levied u/s. 271(1)(c) of the Act and thereby reversing the concurrent
findings of the Assessing Officer and the CIT(A) that the assessee
concealed particular of its income?
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top