Gujarat High Court
Commissioner vs Unknown on 19 October, 2011
Gujarat High Court Case Information System Print TAXAP/2632/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD TAX APPEAL No. 2632 of 2010 ========================================================= COMMISSIONER OF INCOME TAX - Appellant(s) Versus M/S PETRONET V K LTD - Opponent(s) ========================================================= Appearance : MR MANISH BHATT, SR COUNSEL for Appellant(s) : 1, None for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI and HONOURABLE MS JUSTICE SONIA GOKANI Date : 19/10/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law :
Whether
in the circumstances and the facts of the case and in law, the
Appellate Tribunal has erred in deleting the penalty of Rs.10020174/-
levied u/s. 271(1)(c) of the Act and thereby reversing the concurrent
findings of the Assessing Officer and the CIT(A) that the assessee
concealed particular of its income?
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top