Gujarat High Court
Bloom vs Unknown on 27 September, 2011
Gujarat High Court Case Information System
Print
TAXAP/1553/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1553 of 2010
=========================================
BLOOM
DECOR PRIVATE LIMITED - Appellant(s)
Versus
DEPUTY
COMMISSIONER OF INCOME TAX, CIRCLE - 1 - Opponent(s)
=========================================
Appearance :
MRS
SWATI SOPARKAR for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 27/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Appeal
is admitted for consideration of following question of law for our
consideration:
“Whether,
in the facts and circumstances of the case the Income Tax Appellate
Tribunal was right in law in holding that the deduction of profits
granted u/s. 80 IA is to be reduced from the profits of the business
before computing the deduction u/s. 80 HHC of the Act?”
[AKIL
KURESHI, J.]
[SONIA
GOKANI, J.]
JYOTI
Top