Gujarat High Court High Court

Commissioner vs Unknown on 26 August, 2010

Gujarat High Court
Commissioner vs Unknown on 26 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/199/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 199 of 2005
 

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


 

COMMISSIONER
OF INCOME TAX - Appellant(s)
 

Versus
 

SAUMIL
B. KINARIWALA - Opponent(s)
 

==============================================================
 
Appearance : 
MR
MANISH R BHATT for Appellant(s) : 1, 
None for
Opponent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 10/10/2005 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1.Heard
Mr.M.R.Bhatt, learned Standing Counsel for the revenue.

ADMIT.

The
following substantial question of law arises for consideration :

?SWhether, on the facts
and in the circumstances of the case, the Income Tax Appellate
Tribunal was justified in deleting the addition of Rs.1,43,768/-
being 2.52% of share income from the firm of M/s.Ramniklal Jivanlal
Kinariwala & Co. which had been assigned to various bodies of
individuals ???

Notice
for final disposal returnable on 26/10/2005. Direct service is
permitted.

(D.A.Mehta, J)
(H.N.Devani, J)

m.m.bhatt.

   

Top