Gujarat High Court High Court

A.C.I.T vs Unknown on 19 April, 2011

Gujarat High Court
A.C.I.T vs Unknown on 19 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1985/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1985 of
2009 
 
=========================================================

 

A.C.I.T.
ANAND CIRCLE - ANAND - Appellant(s)
 

Versus
 

GWALIOR
EMPORIUM - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KM PARIKH
for
Appellant 
None for
Opponent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI        11th April 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Leave
to amend.

Counsel
for the Revenue submitted that the Tribunal did not examine the
issues on merit only holding that the block assessment proceedings
have to be limited to undisclosed income unearthed on the basis of
requisition sent. Counsel relied on proviso to sub-section (i)
of Section 158BB, which came to be amended in the year 2002 with
effect from 1st July 1995.

Issue notice for final
disposal returnable on 9th May 2011.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top