Gujarat High Court
Commissioner vs Unknown on 14 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/62/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 62 of 2011
=========================================================
COMMISSIONER
OF INCOME TAX-III - Appellant(s)
Versus
NIRMA
CONSUMER CARE LTD - Opponent(s)
=========================================================
Appearance
:
MR
MR BHATT, SR. ADV. WITH 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
: 14/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
questions of law:
“A.
Whether the Appellate Tribunal is right in law and on facts in
deleting the disallowance of advertisement expenses made under
section 37(1) r.w.s. 40A(2)(b)?
B. Whether
the Appellate Tribunal is right in law and on facts in remitting the
issue of charging of interest under section 234D to the file of
CIT(A)?
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top