Gujarat High Court High Court

Commissioner vs Unknown on 24 August, 2011

Gujarat High Court
Commissioner vs Unknown on 24 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1134/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1134 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?

To
be heard with Tax Appeal No. 1133/2010.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top