Allahabad High Court
Commissioner Of Income Tax, … vs M/S Imperial Medicines Co. on 18 January, 2010
Court No. - 37 Case :- INCOME TAX APPEAL No. - 374 of 2006 Petitioner :- Commissioner Of Income Tax, Ghaziabad And Another Respondent :- M/S Imperial Medicines Co. Petitioner Counsel :- S.C. Hon'ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.
Heard Sri Dhananjay Awasthi, learned Standing Counsel for the department.
The dispute relates to the estimate of profit from the undisclosed purchases
from M/s. Shree Pharma and M/s. Pharma Impex.
We have perused the impugned order. We are of the view that the findings of
the Tribunal are based on the appreciation of evidence on record and are
finding of facts.
Thus, no substantial question of law arises from the order of the Tribunal.
The appeal is accordingly dismissed.
Order Date :- 18.1.2010
MK/