Gujarat High Court High Court

Gujarat vs Unknown on 9 November, 2011

Gujarat High Court
Gujarat vs Unknown on 9 November, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2158/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2158 of 2010
 

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

 

GUJARAT
STATE PETROLEUM CORPORATION LIMITED - Appellant(s)
 

Versus
 

JOINT
COMMISSIONER OF INCOME TAX GANDHINAGAR RANGE - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
S.N.Soparkar, Sr.Advocate with 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 disallowing the claim for deduction
u/s.42 of the Act in computing the Book Profits u/s.115JA of the
Act?”

We
may notice that the assessee also raised question of interest under
Section 234-B of the Income Tax Act, 1961 on the assessment framed
on book profit under Section 115J of the Act. However, this question
is not preferred in view of the decision of Apex Court in case of
Joint Commissioner of Income-Tax V/s. Rolta India Ltd.
reported in 330 ITR 470.

To
be heard with Tax Appeal No.2160 of 2010.

(AKIL
KURESHI, J.)

(Ms.SONIA
GOKANI, J.)

(ashish)

   

Top