Gujarat High Court Case Information System
Print
TAXAP/985/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 985 of 2007
======================================
DEPUTY
COMMISSIONER OF I.T. CIRCLE 1 - Appellant(s)
Versus
RINKI
PETROCHEM PVT. LTD. - Opponent(s)
======================================
Appearance :
MR
KM PARIKH for Appellant(s) : 1,
None
for Opponent(s) : 1,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/03/2008
ORAL
ORDER
Heard
the learned counsel for the appellant.
The appeal is admitted
in terms of the following question:-
?SWhether
the ITAT was right in law and on facts in deleting disallowance of
Rs.50 Lac of advertisement expenditure incurred by assessee
for corporate image development of the group companies, despite the
fact that the assessee has debited 1/10th this expenses
in Profit and Loss Account and treated balance amount as deferred
revenue expenditure in balance sheet???
Issue
notice to the other side. Paper book be filed within 3 months.
List
the Appeal for final hearing after 3 months.
(Y.R.
Meena, C.J.)
(J.C. Upadhyaya, J.)
binoy
Top