Gujarat High Court High Court

Dy.Cit.(Asst.) vs Unknown on 21 February, 2011

Gujarat High Court
Dy.Cit.(Asst.) vs Unknown on 21 February, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/337/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 337 of 1999
 

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

 

DY.CIT.(ASST.)
- Appellant(s)
 

Versus
 

PANKAJKUMAR
NATVERLAL MAWANI - 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    21st February 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
is in Appeal against judgment dated 22/03/1999 passed by the Income
Tax Appellate Tribunal, Ahmedabad, raising the following substantial
questions of law :-

“Whether,
the Appellate Tribunal is right in law and on facts in deleting the
additions made on account of investment in share and debentures of
Rs. 2,19,900/=?

“Whether
the Appellate Tribunal is right in law and on facts in deleting the
addition made on account of investment in gold diamond and silver
ornaments and household articles of Rs. 1,10,000/= ?”

“Whether,
the Appellate tribunal is right in law and on facts in deleting the
addition made on account of unexplained expenditure of renovation of
residential house of Rs. 3,50,000/= ?”

Tribunal
has taken into account all the relevant aspects of the matter and
come to a factual finding with respect to all the three questions
raised by the Revenue. Plain perusal of the decision of the Tribunal
and the relevant discussion with respect to the questions would
demonstrate that the issues are purely factual in nature and decided
on appreciation of the evidence on record. Since no substantial
question of law arises, Tax Appeal is dismissed.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top