Gujarat High Court High Court

Commissioner vs Unknown on 23 November, 2010

Gujarat High Court
Commissioner vs Unknown on 23 November, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/982/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 982 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

S
M ELECTRICALS & ELECTRONICS PRIVATE LIMITED - Opponent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 23/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. Heard
Mr.M.R. Bhatt, learned senior advocate for the appellant.

2. Admit.

The following substantial question of law arises for determination in
relation to the assessment year 1978-1979:-

Whether on the facts and
in the circumstances of the case, the Income Tax Appellate Tribunal
was justified in treating the penalty imposed under Section 271(1)(a)
of the Income Tax Act, 1961 as barred by limitation?

(HARSHA
DEVANI, J.)

(H.B.ANTANI,
J.)

Hitesh

   

Top