Gujarat High Court
Kandla vs Issue on 7 September, 2011
Gujarat High Court Case Information System
Print
TAXAP/1212/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.1212 of 2005
=====================================================
KANDLA
BULK CARGO CARRIERS - Appellant(s)
Versus
ASSTT.COMMISSIONER
OF INCOME TAX - Opponent(s)
=====================================================
Appearance
:
MRS SWATI SOPARKAR for Appellant(s)
: 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 12/04/2006
ORAL
ORDER
The
appeal is admitted in terms of the following question:-
?SWhether,
in the facts and circumstances of the case the Income Tax Appellate
Tribunal was right in law in holding that even when there are no
material defects in the books of accounts maintained by the
appellant, gross profits shown by the appellant can still be
estimated and adjusted ???
Issue
notice to the respondents. Paper book be filed within three months.
List after three months.
Sd/-
[
Y.R. MEENA ]
ACTG.
CHIEF JUSTICE
Sd/-
[
D.A. MEHTA ]
JUDGE
***
Bhavesh*
Top