Gujarat High Court High Court

Commissioner vs Unknown on 19 April, 2011

Gujarat High Court
Commissioner vs Unknown on 19 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2263/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2263 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-III - Appellant(s)
 

Versus
 

MEHUL
VISABHAI PATEL - 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
: 19/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
is in appeal against the judgment of the Tribunal dated 5.6.2009
raising following question for our consideration.

“Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by CIT (A) in allowing the deduction u/s.80IB of the
Income Tax Act, 1961?”

From
the record, we find that in the impugned order, the Tribunal relied
on its previous decision in case of very same assessee. Counsel for
the revenue candidly stated that said order was also carried in
appeal and Tax Appeal No.939 of 2009 came to be dismissed by this
Court on 27.9.2010. Copy of said order is made available for our
perusal from which we find that Court relied on the decision in Tax
Appeal No.938 of 2009.

When
identical issue in case of very same assessee has been considered
and Tax Appeal has been rejected by this Court, we see no reason to
take a different view. Tax Appeal is, therefore, dismissed.

(AKIL
KURESHI, J.)

(Ms.SONIA
GOKANI, J.)

(ashish)

   

Top