Gujarat High Court High Court

Mr vs Issue on 20 July, 2010

Gujarat High Court
Mr vs Issue on 20 July, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1173/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

TAX
APPEAL No. 1173 of 2006
 

To


 

TAX
APPEAL No. 1175 of 2006
 

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

SURESHKUMAR
H. CHUGH 

 

Versus
 

ASST.COMMISSIONER
OF INCOME- TAX 

 

======================================
 
Appearance :
 

Mr.
Manish J. Shah for the
appellant 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

Date
: 07/03/2007 ORAL ORDER

Heard
learned counsel for the appellant.

These
appeals are admitted in terms of the following substantial questions
of law.

?S[i] Whether
on the facts and in the circumstances of the case was there any
evidence before the Tribunal to hold that the assessee had paid any
unaccounted moneys to the builder for the purchase of a shop ?

[ii] Whether
the finding of fact is perverse???

Issue
notice to the respondent. Paper book be filed within three months.
List the appeals for final hearing after three months.

(Y.R.

MEENA, C.J.)

(ANANT
S. DAVE, J.)

(swamy)

   

Top