Allahabad High Court High Court

Commissioner Of Income Tax vs Sh.Anil Garg on 22 July, 2010

Allahabad High Court
Commissioner Of Income Tax vs Sh.Anil Garg on 22 July, 2010
Court No. - 37

Case :- INCOME TAX APPEAL DEFECTIVE No. - 152 of 2008

Petitioner :- Commissioner Of Income Tax
Respondent :- Sh.Anil Garg
Petitioner Counsel :- S.C./Shambhu Chopra

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Heard Sri S. Chopra, learned Standing Counsel.

We do not find any error in the order of the Tribunal allowing
the deduction of expenditure incurred on the sale of the
shares, the income of which has been assessed to tax by
the assessing authority. The finding of the Tribunal is the
finding of fact, no substantial question of law arises from the
order of the Tribunal. The appeal fails and is dismissed.

Order Date :- 22.7.2010
S.P.