Gujarat High Court
Commissioner vs Unknown on 24 August, 2011
Gujarat High Court Case Information System
Print
TAXAP/1133/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1133 of 2010
=========================================================
COMMISSIONER
OF INCOME TAX-II - Appellant(s)
Versus
GALA
GYMKHANA PVT LTD - Opponent(s)
=========================================================
Appearance
:
MR
MANISH BHATT, SR COUNSEL
for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 24/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Leave
to amend by reframing the questions.
Tax
Appeal is admitted for consideration of following questions of law :
“Whether
the Appellate Tribunal is right in law and on facts in deleting the
addition made under Section 28(iv) of the Act in respect of value of
land given by the assessee to a related entity on a long term lease
of 999 years?
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top