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/2212/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2212 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
is in appeal against the judgment of the Tribunal dated 22.5.2009
raising following question for our consideration:-

” 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
depreciation of Rs.68,45,979/- made on account of plant and
machinery?”

2. Having
perused the judgment of the Tribunal with the assistance of the
learned counsel for the Revenue, we find that the entire issue is
based on facts. The Tribunal, found that in the appeal of the
assessee in the previous order, it was held that the assessee had
acquired requisite plant and machinery and used in production. The
Tribunal, further, found that the existence of the plant and
machinery has, thus, been accepted in the assessment year 2002-2003.
The Tribunal, therefore, found that the assessee was entitled to
depreciation as claimed on such plant and machinery. We see no error.
Tax Appeal is dismissed.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J.)

sudhir

   

Top