Gujarat High Court High Court

Gujarat vs Unknown on 2 March, 2010

Gujarat High Court
Gujarat vs Unknown on 2 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/153/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 153 of 2009
 

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


 

GUJARAT
GAS FINANCIAL SERVICES LTD - Appellant(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
 

=========================================================
Appearance : 
MR
SN SOPARKAR, SENIOR ADVOCATE WITH MRS SWATI SOPARKAR
for Appellant(s) : 1, 
None
for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 02/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1. Heard
learned Senior Counsel appearing for Appellant-Assessee.

2. ADMIT.

3. Following
substantial questions of law arise for consideration :

[1] Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal was justified in holding that the assessee Company
is a Financial Company within the meaning of Section 2(5B) of
the Interest Tax Act, 1974 so as to be taxable under Section 4 of
the said Act?

[2] Whether,
on the facts and in the circumstances of the case, the Income Tax
Appellate Tribunal is justified in law in coming to the conclusion
that the receipts from various activities fall within the scope of
chargeable interest as provided in Section 5 read with Sections 2(5)
and 2(7) of the Interest Tax Act,1974?

Sd/-

Sd/-

(D.A.

Mehta, J.) (H.N.Devani, J.)

M.M.BHATT

   

Top