Gujarat High Court Case Information System
Print
TAXAP/1197/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1197 of 2011
=========================================================
M/S
HYNOUP FOOD & OIL INDUSTRIES - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
Mr.
TANVISH BHATT for M/S WADIA GHANDY &CO
for
Appellant
GOVERNMENT PLEADER for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
Ms JUSTICE SONIA GOKANI 14th October 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the appellant submitted that the documents could not be presented
before the Tribunal since they were destroyed and it could not be
re-constructed as the Company was before the BIFR, facing financial
crunch. However, subsequently, such documents have been collected and
if an opportunity is given, the appellant would be in a position to
present such documents before the authority which would reduce their
tax demand almost to nil.
Notice
to the respondent returnable on 18th
November 2011. Direct service is permitted.
{Akil
Kureshi, J.}
{Ms.
Sonia Gokani, J.}
Prakash*
Top