Gujarat High Court High Court

Commissioner vs Unknown on 22 March, 2011

Gujarat High Court
Commissioner vs Unknown on 22 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/203/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 203 of
2010 
=========================================================

 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

MERRY
SHAREFIN LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH BHATT, SR. ADVOCATE
for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 22/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. This
tax appeal is ADMITTED, for considering the following
question of law:

” Whether
the Appellate Tribunal is right in law and on facts in restoring the
issue relating to claim of the assessee u/s.36(1)(vii) r.w.s.36(2)
and section 28 relating to bad debt / trading loss, to the file of
the Assessing Officer when the said amount was never considered for
computing the profit of the assessee?

2. To
be heard with TAX APPEAL NO.1507 OF 2009 and connected
appeals.

(AKIL
KURESHI,J.)

(Ms.

SONIA GOKANI,J.)

Umesh/

   

Top