Gujarat High Court
Commissioner vs Unknown on 13 June, 2011
Gujarat High Court Case Information System
Print
O/TAXAP/77/2010
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No 77 of 2010
================================================================
COMMISSIONER
OF INCOME TAX-III....Appellant(s)
Versus
PREMJYOT
BUNGLOW....Opponent(s)
================================================================
Appearance:
================================================================
CORAM:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE MS
JUSTICE SONIA GOKANI
Date
: 13/06/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
appeal is admitted for consideration of following question of law :
Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by CIT(A) in directing to tax the income earned from
trading in shares under the head ‘LTCG/STCG’ as shown by the assessee
instead of taxing it under the head ‘Income From Business &
Profession’?
(Akil Kureshi,J.)
(Ms. Sonia Gokani,J.)
(raghu)
Page
1 of 1
Top