Gujarat High Court Case Information System
Print
TAXAP/2319/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2319 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX - GANDHINAGAR - Appellant(s)
Versus
RAMESH
J DESAI - Opponent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT
for
Appellant
None for
Opponent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI 27th April 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Revenue
is in appeal against the judgment of the Tribunal dated 24th
April 2009, raising following question for our consideration :-
“Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by CIT [A] in deleting the addition of Rs. 45,10,763/=
made on account of undisclosed investment in shops ?”
Counsel
for the Revenue fairly pointed out that in case of this very
assessee, this Court has considered and dismissed Tax Appeal No. 192
of 2009 on 14/2/2011, wherein the aforementioned question was one of
the issues.
Issue
being similar, without giving separate reasons, this Tax Appeal
stands dismissed.
{Akil
Kureshi, J.}
{Ms.
Sonia Gokani, J.}
Prakash*
Top