Gujarat High Court Case Information System
Print
TAXAP/167/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.167 of 2009
===================================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
BILAG
INDUSTRIES PVT LTD - Opponent(s)
===================================================MR
MANISH R. BHATT, SR. ADVOCATE, with MRS MAUNA M BHATT for
Appellant(s) : 1,
None for
Opponent(s) : 1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 02/03/2010
ORAL
ORDER
(Per:
HONOURABLE MR.JUSTICE D.A.MEHTA)
Heard
learned Senior Standing Counsel for appellant-revenue.
Though
Income Tax Appellate Tribunal while passing the impugned order dated
10.04.2008 has not dealt with the issue as to whether under Section
154 of the Income Tax Act, 1961 (the Act) it was permissible to
charge interest under Sections 234B and 234C of the Act before
allowing credit for Minimum Alternative Tax (MAT), in the facts of
the present case, the same is required to be considered.
Hence,
NOTICE for final disposal returnable on 23.03.2010.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[H.N.DEVANI,
J ]
***
Bhavesh*
Top