Gujarat High Court High Court

Gujarat vs Unknown on 16 August, 2010

Gujarat High Court
Gujarat vs Unknown on 16 August, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/617/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 617 of 2009
 

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

 

GUJARAT
MACHINERY MANUFACTURESLIMITED - Appellant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR, SR. ADVOCATE WITH MS SWATI SOPARKAR
for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Heard
Mr.S.N.Soparkar, learned Senior Advocate appearing on behalf of the
appellant.

Admit.

The following substantial question of law arises for determination:

Whether
in the facts and under the circumstances of the case, the Income Tax
Appellate Tribunal was right in law in confirming the levy of penalty
under Section 271(1)(c) of the Income Tax Act, 1961?

(Harsha
Devani, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top