Gujarat High Court
Commissioner vs Unknown on 20 August, 2010
Gujarat High Court Case Information System
Print
TAXAP/824/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 824 of 2009
=========================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
OMKAR
ENGINEERING CO - Opponent(s)
=========================================
Appearance
:
MR MR
BHATT, SR. ADVOCATE with MRS MAUNA M BHATT
for Appellant(s) : 1,
None
for Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/08/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
Mr. M.R. Bhatt, learned senior advocate for the appellant revenue.
2. Admit.
3. The
following substantial question of law arises for determination:-
“Whether
on the facts, and in the circumstances of the case, the Income Tax
Appellate Tribunal after estimating the net profit by applying the
provisions of section 44AD of the Act was justified in allowing
further deduction towards depreciation, interest and remuneration to
partners?”
(
Harsha Devani, J. )
(
Smt. Abhilasha Kumari, J. )
hki
Top