Gujarat High Court Case Information System
Print
TAXAP/1908/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1908 of
2010
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
M/S
YASHODA DEVELOPERS - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law:
“Whether
on the facts and in the circumstances of the case, the Appellate
Tribunal was right in law in allowing deduction u/s.80IB(10) r.w.s.
80IB(1) to the assessee when the approval by he local authority as
well as completion certificate was not granted to the assessee but
to the landowner and the rights and obligations under the said
approval were no transferable, and when the transfer of dwelling
units in favour of the end-uses was made by the landowner and not by
the assessee ?”
To
be heard with Tax Appeal No.546 of 2008 and connected appeals.
(Akil
Kureshi J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top