Gujarat High Court Case Information System
Print
TAXAP/1018/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1018 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
E
INFOCHIPS LTD - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/12/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Heard
Mr. M.R. Bhatt, learned Senior Advocate, appearing on behalf of the
appellant.
Attention
is invited to order dated 11th October, 2010 passed in Tax
Appeal No. 942 of 2009 in assessee’s own case for assessment year
2001-02, whereby, this Court had admitted the appeal on a similar
issue.
In
the circumstances, the appeal is Admitted. The following
substantial question of law arises for determination:
“Whether,
the Income Tax Appellate Tribunal is right in law and on facts in
holding that the assessee is entitled to deduction under section 10B
of the Income Tax Act, 1961?”
[HARSHA
DEVANI, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top