Gujarat High Court High Court

Asstt vs Unknown on 6 September, 2011

Gujarat High Court
Asstt vs Unknown on 6 September, 2011
Author: Anil R. K.A.Puj,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/1082/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1082 of 2005
 

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

 

ASSTT.
COMMISSIONER OF INCOME TAX - Appellant(s)
 

Versus
 

SURAT
BEVERAGES PVT. LTD. - Opponent(s)
 

==============================================================
 
Appearance
: 
MR
BB NAIK for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 28/02/2006 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Heard
Shri B.B. Naik, learned Sr. Standing Counsel, for the appellant.
Upon hearing the learned counsel and looking to the facts of the
case, in our opinion, no question of law,
much less substantial question of law, arises in this appeal.
The appeal is, therefore, dismissed.

(Anil
R. Dave, J.) (K.A. Puj, J.)

(hn)

   

Top