Gujarat High Court High Court

Commissioner vs Unknown on 3 May, 2010

Gujarat High Court
Commissioner vs Unknown on 3 May, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/517/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 517 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-III - Appellant(s)
 

Versus
 

TOPLAND
EXPORTS - Opponent(s)
 

=========================================
 
Appearance : 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 03/05/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

In
this appeal under section 260A of the Income Tax Act, 1961 (the
Act), the appellant-revenue has proposed the following two questions
in relation to Assessment Year 1997-98:

[i]
Whether, on the facts and in the circumstances of the case, the
Income Tax Appellate Tribunal is right in law in coming to the
conclusion that the assessee is independent and genuine concern and
is not benami concern of M/s Patel Field Marshal Industries?

[ii]
Whether, on the facts and in the circumstances of the case, the
impugned order passed by the Income Tax Appellate Tribunal is
contrary to the evidence and material on the record of the case and
is suffering from non-application of mind and, hence, perverse or
not?

Heard
the learned Senior Standing Counsel for the appellant-revenue.

As
can be seen from the impugned order dated 29th August
2008 made by the Income Tax Appellate Tribunal (the Tribunal), the
Tribunal has merely followed its earlier decision in the case of M/s
Patel Field Marshal Industries for Assessment Year 1996-97 in
Department’s appeal in ITA No.88/R/01 (grounds No.1 and 2). It is
an accepted position that the decision of the Tribunal made in the
aforesaid appeal came to be challenged by the revenue before this
Court in Tax Appeal No.529 of 2009 and vide order of even date, the
said appeal came to be dismissed.

In
the circumstances, for the reasons stated in the order of even date
made in Tax Appeal No.529 of 2009, this appeal is also dismissed.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top