Allahabad High Court
M/S Brij Complex vs The Commissioner Of Income Tax … on 15 July, 2010
Court No. - 37 Case :- INCOME TAX APPEAL No. - 301 of 2007 Petitioner :- M/S Brij Complex Respondent :- The Commissioner Of Income Tax Agra And Another Petitioner Counsel :- R.R. Agrawal,Suyash Agrawal Respondent Counsel :- S.C.,A.N. Mahajan Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
The issue arises from the order of the Tribunal is only estimate on the cost of
construction. It is concluded by finding of fact and based on appreciation of
evidence on record. No substantial question of law arises from the order of the
Tribunal. The appeal fails and is dismissed.
Order Date :- 15.7.2010
OP