Gujarat High Court
Commissioner vs Unknown on 5 April, 2011
Gujarat High Court Case Information System
Print
TAXAP/2268/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2268 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-I - Appellant(s)
Versus
ATUL
LIMITED - 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
: 05/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law :
“Whether
the Appellate Tribunal is right in law and on facts in reversing the
order passed by CIT(A) and thereby quashing the reassessment u/s.147
of the I.T. Act?
To
be heard with Tax Appeal No.2267/2009.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top