Gujarat High Court Case Information System
Print
TAXAP/2259/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2259 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
ALOK
WIRES - 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
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the revenue submitted that Tribunal in the impugned judgment
relied on its previous decision which has already been carried in
appeal and Tax Appeal No.743 of 2009 is admitted. Under Considering
the submissions made, this Tax Appeal is admitted for consideration
of following substantial question of law.
“Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal is right in law in coming to the conclusion that
income of Rs.9,40,641/- earned as interest on bank deposits is
business income and the same is entitled for deduction under Section
80IB of the Income Tax Act?”
To
be heard with Tax Appeal No.743 of 2009.
(AKIL
KURESHI, J.)
(Ms.SONIA
GOKANI, J.)
(ashish)
Top