Gujarat High Court
Asst vs Unknown on 19 April, 2011
Gujarat High Court Case Information System
Print
TAXAP/2448/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2448 of 2009
=================================================
ASST.
COMMISSIONER OF INCOME TAX - Appellant(s)
Versus
SOFTGENIE
LTD - 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
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law:-
“Whether ,
on the facts and in the circumstances of the case, the learned ITAT
was right in law in deleting the addition of Rs.32,56,777/- claimed
as capital expenditure on rental premises incurred by the assessee?”
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J.)
sudhir
Top