Gujarat High Court
Commissioner vs Unknown on 28 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/1355/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1355 of 2009
To
TAX
APPEAL No. 1360 of
2009
=========================================================
COMMISSIONER
OF INCOME TAX GANDHINAGAR - Appellant(s)
Versus
GUJARAT
MARITIME BOARD - Opponent(s)
=========================================================
Appearance
:
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
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Issue
notice of final disposal, subject to availability of time, to
consider following substantial question of law, returnable on 28th
March 2011.
“Whether
on the facts and circumstances of the case, the Appellate Tribunal
was justified in law in holding the assessee to be a ‘local
authority’ and thereby allowing the exemption u/s.10(20) of the
Income Tax Act, 1961?”
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top