Gujarat High Court Case Information System
Print
TAXAP/1027/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1027 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 1995-96:
(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.5 Crores 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.16,60,10,314/- on sale of lease back assets?
[HARSHA
DEVANI, J]
[H.B.
ANTANI, J.]
mathew
Top