Gujarat High Court High Court

Commissioner vs Unknown on 17 January, 2011

Gujarat High Court
Commissioner vs Unknown on 17 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1600/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1600 of 2008
 

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

 

COMMISSIONER
OF INCOME TAX-II - Appellant(s)
 

Versus
 

M/S
SOUTH GUJARAT SHARE AND SHARE BROKERS LIMITED - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 17/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr. B.B. Naik, learned Senior Advocate appearing on behalf of the
appellant. ADMIT. The
following substantial questions of law arise for determination:

“[1] Whether
on the facts and in the circumstances of case, the Income Tax
Appellate Tribunal was right in law in deleting addition of Rs.
7,45,360/- made on account of brokerage income?

[2] Whether
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal was right in law in deleting disallowance of Rs.
13,03,244/- as brokerage incentives to the sub-brokers?

[3]
Whether on the facts and in the circumstances of the case, the Income
Tax Appellate Tribunal was right in law in deleting disallowance of
Rs.23,47,287/- as bad debts or trading loss under section 28[1] of
the Income Tax Act, 1961?”

In so
far as the proposed question no.4 is concerned, the same is not
pressed in the light of the fact that the Tribunal has restored the
issue to the file of the Assessing Officer.

[HARSHA
DEVANI, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top