Gujarat High Court
Commissioner vs Unknown on 30 June, 2009
Gujarat High Court Case Information System Print TAXAP/137320/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD TAX APPEAL No. 1373 of 2008 ========================================================= COMMISSIONER OF INCOME TAX-VI - Appellant(s) Versus RUSHIL INDUSTRIES LTD. - Opponent(s) ========================================================= Appearance : MRS MAUNA M BHATT for Appellant(s) : 1, None for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 30/06/2009 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Admit.
Issue
notice on the following substantial questions of law:
Whether
the Appellate Tribunal is right in law and on facts in reversing the
order passed by the CIT(A) and thereby deleting the addition on
account of undisclosed income of Rs. 16,53,747/-?
Whether
the Appellate Tribunal has correctly appreciated the material on
record so as to delete the addition of Rs.16,53,747/- made in the
block assessment?
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top