Gujarat High Court High Court

Commissioner vs Unknown on 2 August, 2011

Gujarat High Court
Commissioner vs Unknown on 2 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2578/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2578 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
 

Versus
 

ASHISH
PATHOLOGY LABORATORY - 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
: 02/08/2011 

 

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 confirming the
order passed by CIT(A) in deleting the disallowance of Rs.13,42,500/-
made by the Assessing officer on account of lease rent ?”

(Akil
Kureshi J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top