Gujarat High Court Case Information System
Print
TAXAP/2582/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2582 of
2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
SARVODAY
KELAVANI SAMAJ - 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
: 29/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Revenue
is in appeal against judgement of the tribunal dated 5.5.2009 raising
issue regarding penalty under Section 271(1)(c) of the Income Tax
Act, 1961. Tribunal deleted the penalty primarily on the ground that
quantum additions were deleted by tribunal in a separate judgement.
Counsel
for the Revenue pointed out that such issue was carried in appeal
before this Court in Tax Appeal No.558/2009 which also came to be
dismissed. This being the position, no interference need to be made
in order passed by the tribunal. Tax Appeal is dismissed.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top