Gujarat High Court High Court

Commissioner vs Unknown on 2 August, 2011

Gujarat High Court
Commissioner vs Unknown on 2 August, 2011
Author: Harsha Devani, H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1028/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1028 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX CENTRAL-I - Appellant(s)
 

Versus
 

M/S
LOK PRAKASHAN LTD - Opponent(s)
 

=========================================================
Appearance : 
MR
M.R BHATT FOR MS MAUNA M BHATT for Appellant(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr. M.R. Bhatt, learned Senior Advocate for the appellant.

ADMIT.

The
following substantial questions of law arise for determination for
Assessment Year 1996-97:

(1). Whether
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal was justified in law in deleting the disallowance
of depreciation of Rs.6,02,89,000/- being 100% of the leased assets?

(2). Whether
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal was justified in law in deleting disallowance of
depreciation of Rs.3,34,95,000/- on sale of lease back assets?

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top