Gujarat High Court High Court

Commissioner vs Unknown on 10 January, 2011

Gujarat High Court
Commissioner vs Unknown on 10 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1067/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1067 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
 

Versus
 

SAGAR
TEXTILES MILLS LTD - Opponent(s)
 

=========================================================
 
Appearance : 
MR
MR BHATT FOR MS MAUNA M BHATT for Appellant(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 10/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr. M.R. Bhatt, learned senior advocate for the appellant.

ADMIT.

The
following substantial question of law arises for determination in
relation to A.Y. 1994-95.

“Whether
the Income Tax Appellate Tribunal is right in law and on facts in
holding that the assessee is entitled to depreciation at the rate of
100% on Jet Dyeing Machine instead of 25%?

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top