Gujarat High Court High Court

Atlas vs Unknown on 18 April, 2011

Gujarat High Court
Atlas vs Unknown on 18 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1745/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

TAX
APPEAL No. 1745 of 2009
 

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

 

ATLAS
OIL MILL - Appellant(s)
 

Versus
 

INCOME
TAX OFFICER - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR Sr Advocate with Mrs SWATI SOPARKAR & Mr. MONAAL J
DAVAWALA & Ms. BHOOMI THAKORE for Appellant 
None for
Opponent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI   18th April 2011
		
	

 

 ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE AKIL KURESHI)

Counsel for the appellant
submitted that the Tribunal in its Order, relied on the decision in
the case of Prashant Oil Mills, which has been carried in appeal and
the Tax Appeal is admitted.

Under the circumstances,
this Tax Appeal is admitted for consideration of following
substantial questions :-

[i] Whether
in the facts and circumstances of the case, the Income Tax Appellate
Tribunal was right in law in reversing the order of the CIT [A]
without discussing the findings reached by the said authority and
finding the same to be erroneous as “it was a duty of the
Tribunal to ascertain the reasons which were given by the
Commissioner [Appeals] in whose order, the order of the Assessing
Officer had merged” before reversing the same ?”

[ii] Whether
in the facts and circumstances of the case, the Income Tax Appellate
Tribunal was right in law in reversing the order of CIT [A] without
discussing the findings reached by the said authority and by
confirming the addition of Rs. 10,43,915/= which was restricted by
the CIT [A] after due justification ?”

To
be heard with Tax Appeal No. 1255 of 2009 and connected appeals.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top