Gujarat High Court High Court

Commissioner vs Unknown on 18 August, 2010

Gujarat High Court
Commissioner vs Unknown on 18 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/288/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 288 of 2005
 

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

 

COMMISSIONER
OF INCOME TAX - Appellant(s)
 

Versus
 

C.A.
TAKTAWALA - Opponent(s)
 

==============================================================
 
Appearance
: 
MR
MANISH R BHATT for
Appellant(s) : 1, 
MR JP SHAH for Opponent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1. Following
question has been proposed by the appellant revenue:

?SWhether the Appellate
Tribunal is right in law and on facts in cancelling the penalty
levied u/s 271(1)(c), 271(1)(a) and 273(2)(a) of the I.T. Act, on the
ground that benefit under the Amnesty Scheme was available to the
Assessee, when subsequent to search operation, the Assessee itself
had revised it’s returns on a number of time, which would go to show
that the return was not voluntary???

2. This
appeal stands dismissed for the reasons stated in order of even date
in Tax Appeal No.281 of 2005 as the proposed question arises from
common order of the Tribunal.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top