Gujarat High Court
Commissioner vs Unknown on 18 April, 2011
Gujarat High Court Case Information System
Print
TAXAP/1968/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1968 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
KIRAN
ROADLINES - Opponent(s)
=========================================================
Appearance :
MR
M R BHATT SR. ADVOCATE WITH MS 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 MR.JUSTICE AKIL KURESHI)
Counsel
for the revenue stated that the question raised does not arise out of
the Tribunal judgment dated 6.3.2009 for the relevant assessment year
in question. This tax appeal is, therefore, dismissed.
(AKIL
KURESHI, J.)
(Ms.SONIA
GOKANI, J.)
(ashish)
Top