Supreme Court of India
Appropriate Authority, … vs Hindumal Balmukand Investment … on 19 July, 2001
Equivalent citations: 2001 251 ITR 660 SC
Bench: S Bharucha, Y Sabharwal, B Kumar
ORDER
1. The entire basis of the order that has been made by the Appropriate Authority is the calculation of the FSI of the property under consideration as compared to that of the sale instance property, but there is not a word in the order as to what that FSI was and how it has been calculated. A speaking order must speak for itself, and a reference to the show-cause notice is uncalled for.