Gujarat High Court
Gujarat vs Unknown on 9 November, 2011
Gujarat High Court Case Information System
Print
TAXAP/2159/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2159 of
2010
=========================================================
GUJARAT
STATE PETROLEUM CORPORATION LIMITED - Appellant(s)
Versus
JOINT
COMMISSIONER OF INCOME TAX GANDHINAGAR RANGE - Opponent(s)
=========================================================
Appearance
:
MRS
SWATI SOPARKAR for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 09/11/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following substantial
question of law:
“Whether,
in the facts and circumstances of the case the Income Tax Appellate
Tribunal was right in law in holding that the appellant is not
entitled to any interest under section 244A of the Act?”
To
be heard with Tax Appeal No.1519 of 2010.
(AKIL
KURESHI, J.)
(Ms.SONIA
GOKANI, J.)
(ashish)
Top