Gujarat High Court
Commissioner vs Unknown on 17 October, 2011
Gujarat High Court Case Information System
Print
TAXAP/1162/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1162 of 2010
=========================================================
COMMISSIONER
OF INCOME TAX - III - Appellant(s)
Versus
JAYESH
J DAVE - Opponent(s)
=========================================================
Appearance
:
MR
KM PARIKH for
Appellant(s) : 1,
MRS SWATI SOPARKAR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following question of law
:
“Whether
on the facts and in the circumstances of the case, the Appellate
Tribunal was right in law in quashing and setting aside the order
u/s.263(1) dated 17.3.2006 passed by the CIT-III Baroda by holding
that the order of the Assessing Officer is neither erroneous nor
prejudicial to the interest of the Revenue?
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top