Gujarat High Court High Court

Asstt vs Unknown on 25 August, 2008

Gujarat High Court
Asstt vs Unknown on 25 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/19020/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 190 of 2000
 

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

 

ASSTT.
C.I.T. - Appellant(s)
 

Versus
 

KAILASH
INVESTMENT PVT. LTD. - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH R BHATT instructed
on MRS MAUNA M BHATT for Appellant(s) : 1, 
MR RK PATEL for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
revenue has filed this Tax appeal under Section 260A of the
Income-tax Act, 1961 for A.Y. 1988-89. The appeal was admitted on
06.11.2000 in terms of the following substantial question of law :-

Whether,
the Appellate Tribunal is right in law and on facts in holding that
change in the method of accounting from mercantile to cash basis was
bonafide and thereby deleting the addition made on account of
interest chargeable ?

Somewhat
similar question was raised by the revenue in Tax Appeal No. 585 of
1999. The said appeal along with the entire group was by this Court
and the appeal filed by the revenue was dismissed. The question
formulated by this Court was answered in favour of the assessee and
against the revenue. The Court took the view that the Tribunal was
right in holding that the change in the method of accounting made by
the assessee, from mercantile to cash basis was bonafide and
deletion of the addition made on account of interest chargeable was
justified in law.

For
the reasons stated therein, we decide this question in favour of the
assessee and against the revenue. The appeal filed by the revenue,
therefore, stands dismissed without any order as to costs.

[K. A. PUJ, J.] [B. N. MEHTA, J.]

kks

   

Top