Gujarat High Court High Court

Commissioner vs Unknown on 8 February, 2011

Gujarat High Court
Commissioner vs Unknown on 8 February, 2011
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/48/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 48 of 2007
 

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


 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

M/S.
ASIAN OIL FIELD SERVICES LTD. - Opponent(s)
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

 
 


 

Date
: 05/09/2007 

 

 
ORAL
ORDER

The
following main question has been proposed for the admission of this
appeal:-

?SWhether the appellate
Tribunal is right in facts and in law in cancelling the penalty under
Section 271(1)(c) of the Income Tax Act, 1961 on the ground that
penalty cannot be levied in case of loss?

At
the out-set, learned counsel fairly admits that the issue involved in
this appeal has been covered by the decision of their Lordship in
Virtue Soft Systems Ltd. Vs. CIT [289 ITR 83 (SC)].

When
the issue has been considered and a decision has been taken by their
Lordship in Virtue Soft Systems Ltd. Vs. CIT [289 ITR 83 (SC)], no
interference is called for. No substantial question of law does
arise. The appeal stands dismissed at the admission stage.

(Y.R.

Meena, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top