Gujarat High Court
Acit vs Unknown on 21 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/308/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 308 of 2010
=========================================================
ACIT
CENTRAL CIRCLE 2(3) - Appellant(s)
Versus
PRADEEPKUMAR
RASIKLAL SHAH - 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
: 21/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
appeal is admitted for consideration of following question of law :
“Whether
on the facts and in the circumstances of the case, the Tribunal was
right in law in holding that the additions made by the A.O. Is not
in accordance with provisions of section 158BB of the Act?”
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top