Gujarat High Court High Court

Commissioner vs Unknown on 10 August, 2010

Gujarat High Court
Commissioner vs Unknown on 10 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/733/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 733 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

SHAKTI
CORPORATION - Opponent(s)
 

=========================================================
 
Appearance : 
MRS
MAUNA M BHATT for Appellant(s) : 1, 
None for Opponent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 10/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Heard
the learned Senior Advocate for the appellant-revenue.

As
can be seen from the impugned order of the Tribunal, the Tribunal
has merely followed its earlier decision in the case of Radhe
Developers. Against the order of the Tribunal in the case of Radhe
Developers, Revenue has preferred Tax Appeals before this Court
being Tax Appeals No. 546 of 2008 to 581 of 2008, which have been
admitted vide order dated 8.4.2008.

In
the circumstances, this appeal be listed with Tax Appeals No. 546 of
2008 to 581 of 2008 as and when the same are listed for hearing.

(D.A.MEHTA,
J.)

(H.N.DEVANI,
J.)

(ashish)

   

Top