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/1010/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1010 of 2009
 

To


 

TAX
APPEAL No. 1011 of 2009
 

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


 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

BOSCH
REXROTH (INDIA) LIMITED - Opponent(s)
 

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


 
	  
	 
	  
		 
			 

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)

1. Leave
to amend the proposed question.

2. Heard
Mrs.Mauna M. Bhatt, learned senior standing counsel for the
appellant.

3. Admit.

The following substantial question of law arises for determination in
relation to Assessment Year 2001-2002.

Whether the Income Tax
Appellate Tribunal is right in law and on facts in directing to
exclude excise duty and sales tax from total turnover for the
deduction under Section 80HHC of the Income Tax Act, 1961 despite
insertion of Section 145A?

(HARSHA
DEVANI, J.)

(H.B.ANTANI,
J.)

Hitesh

   

Top