Gujarat High Court
Commissioner vs Unknown on 7 September, 2010
Gujarat High Court Case Information System
Print
TAXAP/879/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 879 of 2009
=========================================
COMMISSIONER
OF INCOME TAX - Appellant(s)
Versus
THEMIS
MEDICARE LIMITED - Opponent(s)
=========================================
Appearance :
MR
MR BHATT, SR. ADVOCATE WITH MRS MAUNA M BHATT
for Appellant
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 07/09/2010
ORAL
ORDER
(Per
: HON’BLE SMT. JUSTICE ABHILASHA KUMARI)
Heard
Mr.M.R.Bhatt, learned Senior Advocate for the appellant-revenue.
Admit.
The following substantial question of law arises for determination
:
“Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal was justified in law in deleting the disallowance
on account of interest payments under section 40A(2)(b) Income Tax
Act, 1961?”
[HARSHA
DEVANI, J.]
[SMT.
ABHILASHA KUMARI, J.]
parmar*
Top