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/2198/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2198 of 2009
 

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

 

COMMISSIONER
OF INCOME TAX-II - Appellant(s)
 

Versus
 

ELECTROTHERM
INDIA LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MR BHATT, 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)

Tax
Appeal is admitted for consideration of following substantial
question of law:

“A.

Whether the Appellate Tribunal is right in law and on facts in
restoring the issue relating to exclusion of interest income for the
purpose of computation of deduction u/s.80HHC of the Act to the file
of the Assessing Officer when the said interest income cannot be said
to have been “derived form” export activity as
contemplated u/s.80HHC ?

B. Whether
the Appellate Tribunal is right in law and on facts in restoring the
issue relating to scrap sales for the purpose of computation of
deduction u/s.80IB of the Act to the file of the Assessing Officer
when the said income cannot be said to have been “derived form”
manufacturing activity as contemplated u/s.80IB?”

To
be heard with Tax Appeal No.273 of 2008.

(Akil
Kureshi, J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top