Gujarat High Court High Court

Commissioner vs Unknown on 30 November, 2010

Gujarat High Court
Commissioner vs Unknown on 30 November, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/990/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 990 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX - Appellant(s)
 

Versus
 

RADHE
DEVELOPERS (INDIA) LIMITED - Opponent(s)
 

=========================================================
Appearance : 
MR
MR BHATT FOR MS MAUNA M BHATT for
Appellant. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr. M.R. Bhatt, learned senior Advocate for the appellant.

ADMIT.

Though
the appellant has raised as many as three questions, the following
substantial question of law would cover all the questions:

“Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal was justified in directing the Commissioner
[Appeals] to admit the appeal of the assessee when the assessee had
failed to comply with the provisions of section 249(4)(a) of the
Income Tax Act, 1961?”

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top