Gujarat High Court
Asstt vs Unknown on 6 September, 2011
Gujarat High Court Case Information System
Print
TAXAP/1082/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1082 of 2005
==============================================================
ASSTT.
COMMISSIONER OF INCOME TAX - Appellant(s)
Versus
SURAT
BEVERAGES PVT. LTD. - Opponent(s)
==============================================================
Appearance
:
MR
BB NAIK for
Appellant(s) : 1,
None for Opponent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 28/02/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Heard
Shri B.B. Naik, learned Sr. Standing Counsel, for the appellant.
Upon hearing the learned counsel and looking to the facts of the
case, in our opinion, no question of law,
much less substantial question of law, arises in this appeal.
The appeal is, therefore, dismissed.
(Anil
R. Dave, J.) (K.A. Puj, J.)
(hn)
Top