Gujarat High Court High Court

Commissioner vs Unknown on 12 July, 2011

Gujarat High Court
Commissioner vs Unknown on 12 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/622/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 622 of 2010
 

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

COMMISSIONER
OF INCOME TAX (TDS) - Appellant(s)
 

Versus
 

KRISHAK
BHARATI COOPERATIVE LIMITED - Opponent(s)
 

================================================= 
Appearance
: 
MR
KM PARIKH for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 12/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. This
appeal arises out of the judgment of the Tribunal dated 5.9.2008.
Following questions are presented for our consideration:-

“[i] Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal is right in law in coming to the conclusion that
the contract between the gas suppliers and the assessee is a contract
for sale of goos and not work contract so as to attract the
provisions of Section 194C of the Income Tax?

[ii] Whether
the Income Tax Appellate Tribunal has committed an error in applying
the ratio of various judgments of the Honourable Supreme Court where
the facts and issues were different?

[iii] Whether,
on the facts and in the circumstances of the case, the impugned order
passed by the Income Tax Appellate Tribunal is contrary to the
evidence and material on the record of the case and is suffering from
non-application of mind and, hence, perverse or not?”

2. By
a separate reasoned order passed in Tax Appeal No.618 of 2010, we
have approved the order of the Tribunal holding that the case of the
assessee did not fall under Section 194C of the Income Tax Act, 1961
and that therefore, the assessee committed no error in not deducting
the tax at source.

3. In
the present appeal we are concerned with the imposition of penalty on
account of non-deduction of tax. Since the main appeal is decided
against the Revenue, the question of imposition of penalty does not
arise. This Tax Appeal is, therefore, dismissed.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J.)

sudhir

   

Top