Gujarat High Court High Court

Commissioner vs Unknown on 26 September, 2011

Gujarat High Court
Commissioner vs Unknown on 26 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/922/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 922 of 2010
 

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


 

COMMISSIONER
OF INCOME TAX - III - Appellant(s)
 

Versus
 

M/S
RIDDHI SIDDHI GLUCO BOILS LTD - Opponent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 26/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS JUSTICE SONIA GOKANI)

Revenue
has proposed following questions of law for determination of this
Court in the present Tax Appeal which arises out of Order dated
18th December 2009
passed by the Income Tax Appellate Tribunal, Ahmedabad Bench
(hereinafter referred to as “the
Tribunal”).

(A) “Whether the
Appellate Tribunal is right in law and on facts in directing the
Assessing Officer to allow the expenditure Rs 1,15,711/- which
related to earlier years ?”

(B) “Whether the
Appellate Tribunal is right in law and on facts in directing the
Assessing Officer to allow depreciation on all the additions made to
the fixed assets adopting WDV ?

2. As
far as question one is concerned which relates to allowance of
expenditure to the tune of 1,15,711/- this Court while deciding Tax
Appeal No. 915/10 has elaborately discussed this issue and
adjudicated the same in favour of the assessee and against the
revenue. As this issue therefore being identical requires no further
consideration is answered accordingly.

3. The
second question pertains to depreciation of all the additions made to
the fixed assets adopting written down value (WDV). Notice be
issued to the otherside returnable after three weeks ie 14th
October 2011.

(Akil
Kureshi,J.)

(Ms
Sonia Gokani,J.)

mary//

   

Top