Gujarat High Court Case Information System
Print
TAXAP/269/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 269 of 2005
=========================================
INCOME-TAX
OFFICER - Appellant(s)
Versus
SURAT
MUNICIPAL CORPORATION - Opponent(s)
=========================================
Appearance
:
MR BB NAIK
for Appellant(s) : 1,
MR
MJ SHAH for the Opponent
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 01/04/2011
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE HARSHA DEVANI)
1. Heard
Mr. B.B. Naik, learned senior advocate appearing on behalf of the
appellant.
2. Admit.
The following substantial question of law arises for determination
in relation to assessment year 1999-2000:-
“Whether
on the facts and in the circumstances of the case, and in law, the
Income Tax Appellate Tribunal was right in deleting interest imposed
by the Income Tax Officer, TDS-3, Surat on the respondent Corporation
under section 201(1A) of the Income Tax Act, 1961?”
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top