Gujarat High Court
Commissioner vs Unknown on 21 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/261/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 261 of
2010
=========================================================
COMMISSIONER
OF INCOME TAX - I - Appellant(s)
Versus
PURNIMA
ANGADIA SERVICE - 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
: 21/06/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law:-
“Whether
the Appellate Tribunal is right in law and on facts in quashing the
assessment order holding that notice dated 30.7.2004 issued u/s.158BD
of the Act is time barred and therefore the assessment framed on
1.3.2005 u/s.158BC read with section 158BD of the Act is without
jurisdiction and void ab initio ?”
To be
heard with Tax Appeal No.1786 of 2009.
(AKIL
KURESHI, J.)
(Ms.SONIA
GOKANI, J.)
(ashish)
Top