Gujarat High Court High Court

Asst vs ========================================================= on 8 April, 2010

Gujarat High Court
Asst vs ========================================================= on 8 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/949/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 949 of 2008
 

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


 

ASST.
COMMISISONER OF INCOME-TAX, BARODA CIRCLE-4 - Appellant(s)
 

Versus
 

RINKI
HYDROCARBONS LTD. - Opponent(s)
 

=========================================================
Appearance : 
MR
KM PARIKH for
Appellant(s) : 1,
 

MR
MANISH J. SHAH for Respondent 
RULE SERVED 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)

The
Assessment Year is 1998-1999. While admitting the appeal on 17.4.2009
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 account 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