Gujarat High Court
Commissioner vs Unknown on 19 April, 2011
Gujarat High Court Case Information System
Print
TAXAP/1945/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1945 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
SUJITKUMAR
J CHORADIA - Opponent(s)
=========================================================
Appearance
:
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
: 11/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law :
“Whether
the Appellate Tribunal is right in law and on facts in reversing the
order passed by the CIT(A) and thereby deleting the addition of
Rs.28,16,776/- on account of unexplained investment in excess stock
u/s.69 of the Act?”
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top