Gujarat High Court High Court

Commissioner vs Unknown on 21 June, 2011

Gujarat High Court
Commissioner vs Unknown on 21 June, 2011
Author: Akil Kureshi, Gokani,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1319/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1319 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

BANYAN
CHEMICALS PVT LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH 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 question of law :

“Whether
the Appellate Tribunal is right in law and on facts in holding that
the export foreign exchange gain of Rs.15,51,239/- is the business
income of the EOU and therefore exempted u/s.10B of the Income-tax
Act
, 1961?

To
be heard with Tax Appeal No.1073/2008.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top