Gujarat High Court Case Information System
Print
TAXAP/1288/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1288 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
GUJARAT
CREDIT CORP LTD - Opponent(s)
=========================================================
Appearance
:
MR
MR BHATT, SR. ADV. WITH MRS MAUNA M BHATT
for
Appellant(s) : 1,
NOTICE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Revenue
is in appeal against the judgment of the Tribunal dated 11.07.2008
seeking to raise following question of law:
“Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) in deleting the disallowance of
Rs.17,37,048/- made by the Assessing Officer u/s.14A of the Act being
the expenditure for earning exempt income?”
Counsel
for the Revenue candidly pointed out that this very issue haS been
considered by the Apex Court in the case of CIT v. WalLfort Share
and Stock Brokers P. Ltd., (2010) 326 ITR 1(SC). In view of the
decision of the Apex Court and the uncontroverted fact that the issue
is squarely covered, this appeal is dismissed.
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top