Gujarat High Court
Acit vs Unknown on 2 August, 2011
Gujarat High Court Case Information System
Print
TAXAP/2451/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2451 of 2009
=========================================================
ACIT
CIRCLE-4 BARODA - Appellant(s)
Versus
RUBAMIN
LIMITED - Opponent(s)
=========================================================
Appearance
:
MR
KM PARIKH for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 02/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
appeal is admitted for consideration of following substantial
question of law:
“Whether
the ITAT was right in law and on facts in restoring the matter back
to the file of the Assessing Officer to consider deduction u/S.80HHC
of the Act though there was negative profit ?”
To
be heard with Tax Appeal No.1683 of 2008 and connected
appeals.
(Akil
Kureshi J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top