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/260/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 260 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-III - Appellant(s)
 

Versus
 

HIMANSHU
ENGINEERING WORKS - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MR BHATT, SR. AD. WITH 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 MS JUSTICE SONIA GOKANI)

Heard
learned counsel Mr.Manish Bhatt for the Department.

This
appeal is preferred against the order dated 8th August
2008 passed by the Income Tax Appellate Tribunal, brief details of
which are as follows:

It
emerges that on 31st March 2005, assessment order was
passed by the Assessing Officer which was taken in revision by the
CIT (Appeals) under section 263 of the Income Tax Act and order was
passed on 17.11.06. This was challenged by the assessee before the
Income Tax Appellate Tribunal. The Tribunal quashed the order of
the Commissioner of Income Tax, against which the Revenue had
preferred Tax Appeal Nos.1621 and 1525 of 2008. The said Tax
Appeals came to be dismissed by this Court on 23rd
December 2009.

In
the meantime, fresh assessment order was made by the Assessing
Officer on 3rd December 2007. On 19th March
2008, the CIT (Appeals) set aside the fresh order of assessment.
Thereafter, on 8th August 2008, the appeal preferred by
the Revenue also came to be rejected by the Tribunal on the ground
that revision proceedings u/s.263 of the Income Tax Act, 1961
since had been quashed, consequential order of lower authority
need to be set aside.

Under
the circumstances, the present Tax Appeal preferred by the Revenue
has no merits and the same is therefore dismissed and stands disposed
of accordingly.

(Akil
Kureshi, J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top