Gujarat High Court High Court

Asst vs In on 25 March, 2011

Gujarat High Court
Asst vs In on 25 March, 2011
Author: Harsha Devani,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/566/2007	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 566 of 2007
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MS. JUSTICE HARSHA DEVANI  
HONOURABLE
MS. JUSTICE B.M.TRIVEDI
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================
 

ASST.
COMMISSIONER OF INCOME TAX. CIRCLE 4. - Appellant(s)
 

Versus
 

M/S.
PARUL CHEMICALS. - Opponent(s)
 

=========================================
 
Appearance : 
MR
KM PARIKH for
Appellant(s) : 1, 
MR MANISH K KAJI for Opponent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
ORAL
JUDGMENT

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. In
this appeal under section 260A of the Income Tax Act, 1961 (the Act),
the appellant revenue has challenged order dated 18th
August, 2006 made by the Income Tax Appellate Tribunal, Ahmedabad
Bench ‘B’ [the Tribunal] in ITA No.1225/Ahd/2002 for assessment year
1997-98.

2. While
admitting the appeal, this Court had, vide order dated 28th
September, 2007, formulated the following substantial question of
law:-

“Whether
on the facts and in the circumstances of the case, the ITAT was right
in law to exclude the excise duty at the time of valuation of closing
stock of finished goods at the end of accounting period?”

3. Heard
Mr. K.M. Parikh, learned standing counsel appearing on behalf of the
appellant and Mr. Manish K. Kaji, learned advocate appearing on
behalf of the respondent.

4. Mr.

Manish K. Kaji, learned advocate appearing on behalf of the
respondent has invited attention to a decision of this Court in the
case of Assistant Commissioner of Income-Tax vs. Narmada
Chematur Petrochemicals Ltd.,
(2010)
327 ITR 369 (Guj.) to submit that the controversy
involved in the present case stands concluded in favour of the
assessee by the said decision. In the circumstances, it is not
necessary to set out the facts and contentions in detail.

5. In
the case of Assistant Commissioner of Income-Tax vs. Narmada Chematur
Petrochemicals Ltd.
(supra), this Court, after discussing the issue
at length, has held that excise duty is required to be excluded at
the time of valuation of the closing stock on finished goods at the
end of the accounting period. In the circumstances, the controversy
involved in the present case is squarely covered by the aforesaid
decision. Hence, for the reasons stated in the decision of this
Court in Assistant Commissioner of Income-Tax vs. Narmada Chematur
Petrochemicals Ltd.
(supra), the question is answered accordingly.
The Tribunal was justified in law in holding that the excise duty
should not be taken into account for valuation of the closing stock.
The appeal is accordingly dismissed with no order as to costs.

(
Harsha Devani, J. )

(
B.M. Trivedi, J. )

hki

   

Top