Gujarat High Court High Court

Commissioner vs Unknown on 18 April, 2011

Gujarat High Court
Commissioner vs Unknown on 18 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2604/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2604 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX - Appellant(s)
 

Versus
 

SIYARAM
METALS PVT LTD - Opponent(s)
 

=========================================================
 
Appearance : 
MR
M.R.BHATT, SR. ADVOCATE 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
: 18/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS JUSTICE SONIA GOKANI)

Tax
Appeal is admitted for consideration of the following substantial
questions of law:

(A) “Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal erred in treating the processes employed by the
assessee in segregating the metal scrap from cable scrap as
‘Manufacture or produce’ within the meaning of Section 10B of the
Income-Tax Act?”

(B) “Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal erred in treating the processes employed by the
assessee in segregating the metal scrap from mixed metal scrap as
‘Manufacture or produce’ within the meaning of Section 10B of the
Income Tax Act?”

(C) “Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal erred grievously in setting aside the issue
relating to DEEMED EXPORT to the file of the Assessing Officer?”

(D) “Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal is right in allowing deduction u/s.80IB of the
Income-tax Act, 1961?”

(E) “Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal is right in confirming the order of the CIT (A) in
allowing deduction u/s.80HHC without adjudicating on the ground of
appeal taken by the revenue?”

(AKIL
KURESHI, J.)

(Ms.SONIA
GOKANI, J.)

(ashish)

   

Top