Gujarat High Court Case Information System
Print
TAXAP/2388/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2388 of
2010
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
BILKISHBANU
M ANWAR - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA BHATT 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 questions of law :
(A)
Whether, on the facts and in the circumstances of the case, the
Income Tax Appellate Tribunal is right in law in deleting penalty of
Rs.4 lakhs imposed by the Assessing Officer and confirmed by the
Appellate Commissioner?
(B) Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal has committed an error in reversing the order of
the Commissioner of the Income-Tax (Appeals)-VI, Surat, without
assigning any cogent and relevant reasons?
(Akil Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top