Gujarat High Court Case Information System Print TAXAP/698/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD TAX APPEAL No. 698 of 2007 ========================================================= ACIT, ANAND CIRCLE, ANAND. - Appellant(s) Versus POWER BUILD LTD. - Opponent(s) ========================================================= Appearance : MR KM PARIKH for Appellant(s) : 1, MR BD KARIA, MR HM TALATI AND MS PAUROMI SHETH for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE D.A.MEHTA and HONOURABLE MS.JUSTICE H.N.DEVANI Date : 08/04/2010 ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
1. The
Assessment Year is 1997-1998. While admitting the appeal on 17.9.2007
the Court had formulated the following question :
Whether
on the facts and in the circumstances of the case, the Tribunal was
right in law to exclude the excise duty at the time of valuing
closing stock at the end of accounting period ?
2. It
is an admitted position that the controversy involved in the present
case stands concluded by a decision of even date rendered by this
Court in the case of the Assistant Commissioner of
Income Tax, Bharuch Circle Vs. Narmada Chematur Petrochemicals Ltd.,
in Tax Appeal No. 852 of 2007.
3. In
the circumstances, for the reasons stated in Tax Appeal No. 852 of
2007, this appeal is dismissed.
Sd/-
Sd/-
(D.A.
Mehta, J.) (H.N. Devani, J.)
M.M.BHATT
Top