Gujarat High Court High Court

Commissioner vs Unknown on 27 April, 2011

Gujarat High Court
Commissioner vs Unknown on 27 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2210/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2210 of 2009
 

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

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

ADITI
EXPORTS PVT LTD - Opponent(s)
 

================================================= 
Appearance
: 
MR MR
BHATT,SR.ADV. with 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
: 27/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. Revenue
has raised following three questions in the present appeal:-

“[A] Whether
the Appellate Tribunal is right in law and on facts in reversing the
order passed by CIT(A) and thereby deleting the disallowance of
Rs.2,09,75,000/- made on account of unexplained cash credit u/s.68 of
the I.T. Act?

[B] Whether the
Appellate Tribunal is right in law and on facts in reversing the
order passed by the CIT(A) and thereby deleting the disallowance of
depreciation of Rs.61,27,192/- made on account of plant and
machinery?”

[C] Whether the
Appellate Tribunal is right in law and on facts in reversing the
order passed by CIT(A) and thereby deleting the addition of
Rs.1,23,97,183/- made on account of excess cost of purchase of
raw-material?”

2. At
the outset, counsel for the Revenue pointed out that the question [C]
does not arise in this Tax Appeal. The same is, therefore, not
required to be considered.

3. With
respect to question [B], it appears that the Tribunal found that
there was sufficient evidence to permit depreciation as claimed by
the assessee company. It appears that necessary bills were produced
and that there were other evidence to show that the machinery, in
fact, was installed. These being the facts, question [B] does not
arise in this appeal.

4. Tax
Appeal is admitted for consideration of question [A] only.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top