Gujarat High Court High Court

Pankaj vs Assistant on 11 January, 2011

Gujarat High Court
Pankaj vs Assistant on 11 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/41/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 41 of 2011
 

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

 

PANKAJ
EXTRUSION LTD - Petitioner(s)
 

Versus
 

ASSISTANT
COMMISSIONER OF INCOME TAX (OSD) OR HIS SUCCESSOR & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Mr.

R.K. Patel, learned advocate for the petitioner has invited
attention to order dated 29th
September, 2010 made by the Transfer Pricing Officer, which
indicates that no adjustment has been made to the arm’s length price
of the transactions. Attention is invited to sub-section [1] of
section 144C of the Income Tax Act, 1962 [the Act] to point out that
draft assessment can be made in relation to an eligible assessee.
Inviting attention to clause-[b] of sub-section [15] of section 144C
which defines “eligible assessee”, it is pointed out
that in case of the petitioner, since there is no variation, the
petitioner does not fall within the ambit of the said provision and
as such, the draft assessment order
made by the Assessing Officer is without jurisdiction as the same
does not fall within the purview of sub-section [1] of section 144C
of the Act.

In
the light of the submissions advanced by the learned advocate for
the petitioner, issue notice returnable on 7th
February, 2011. Ad-interim relief is granted in terms of
paragraph-III[B] of the petition.

Direct service is
permitted.

[HARSHA DEVANI, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top