Gujarat High Court
Commissioner vs Unknown on 1 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/458/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 458 of 2009
=================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
BLOOM
DECOR PRIVATE LTD - Opponent(s)
=================================================
Appearance
:
MRS
MAUNA M BHATT for Appellant(s) : 1,
None 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)
Tax
Appeal is admitted for consideration of following substantial
question of law:-
” Whether
the Appellate Tribunal is right in law and on facts in reversing the
order of the CIT(A) and thereby holding that export benefit
adjustment amounting to Rs.1,79,05,996/- should be included while
computing deduction u/s. 80IA of the Act?”
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J.)
sudhir
Top