Gujarat High Court High Court

Commissioner vs Unknown on 21 February, 2011

Gujarat High Court
Commissioner vs Unknown on 21 February, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/257/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 257 of 2009
 

To


 

TAX
APPEAL No. 258 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
 

Versus
 

SHIVGANGA
REALITY PVT LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 21/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Admitted
for consideration of following substantial question of law:

“Whether
the Appellate Tribunal has correctly appreciated the facts on record
so as to restrict the addition to Rs.10,00,000/- as against addition
of Rs.2,06,75,974 worked out by the Assessing Officer in respect of
undisclosed income from Shipgram Scheme ?”

(Akil
Kureshi, J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top