Gujarat High Court
Indian vs Unknown on 8 November, 2011
Gujarat High Court Case Information System
Print
TAXAP/2078/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2078 of 2010
=========================================================
INDIAN
PETROCHEMICALS CORPORATION LIMITED - Appellant(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX CIRCLE 1 - Opponent(s)
=========================================================
Appearance
:
MR
SAURABH N SOPARKAR Sr Advocate with Mrs SWATI SOPARKAR
for
Appellant
None for
Opponent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI 8th November 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Having perused
decision of the Tribunal with the assistance of learned counsel for
the appellant, we noticed that the issue sought to be raised in this
Tax Appeal has already been remanded for fresh consideration by the
Assessing Officer. In that view of the matter, this Tax Appeal is not
admitted, without expressing any opinion on the merits or demerits on
the addition of disallowances.
{Akil
Kureshi, J.}
{Ms. Sonia Gokani,
J.}
Prakash*
Top