Gujarat High Court High Court

Income vs Unknown on 5 September, 2011

Gujarat High Court
Income vs Unknown on 5 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1155/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1155 of
2010 
=========================================================

 

INCOME
TAX OFFICER, WARD-5(1), BARODA - Appellant(s)
 

Versus
 

M/S
DEX DEVELOPERS - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KM PARIKH for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 05/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
Appeal is admitted for consideration of following substantial
questions of law:

“Whether
on the facts and in the circumstances of the case, the Appellate
Tribunal was right in law in setting aside the orders of the lower
authorities and restore the matter back to the file of the Assessing
Officer for fresh adjudication with direction that A.O shall look
into the agreement entered into by assessee firm with land owner and
decide whether the assessee has in fact purchased the land for a
fixed consideration from the land owner and assessee had developed
the housing project at its own cost and risk involved in the project,
in respect of the issue regarding deductions u/s. 80IB (10) r.w.s
80IB (1) as claimed by the assessee ?”

To
be heard with Tax Appeal No. 546 of 2008 and connected
Appeals.

[Akil
Kureshi, J.]

[Ms.

Sonia Gokani, J.]

Amit

   

Top