Gujarat High Court Case Information System
Print
TAXAP/510/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 510 of 2009
=========================================
COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
Versus
SHANKARSAN
TRIPATHY - Opponent(s)
=========================================
Appearance
:
MRS MAUNA M
BHATT for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 27/04/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Appellant
Revenue has proposed the following question of law in relation to
assessment year 1997-98:-
“”Whether
the Appellate Tribunal is right in law and on facts in deleting the
addition of Rs.12,57,110/- made by the Assessing Officer on account
of income from other sources, which was shown by the assessee as
agricultural income?”
2. It
is an accepted position that the controversy involved in the present
case is identical to the one involved in Tax Appeal No.1065 of 2009
between the same parties.
3. Hence,
for the reasons stated in order of even date made in Tax Appeal
No.1065 of 2009, this appeal is also dismissed.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top