Gujarat High Court Case Information System
Print
TAXAP/2110/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2110 of 2010
With
CIVIL
APPLICATION No. 437 of 2010
In
TAX
APPEAL No. 2110 of 2010
With
TAX
APPEAL No. 2112 of 2010
To
TAX
APPEAL No. 2113 of 2010
With
CIVIL
APPLICATION No. 439 of 2010
In
TAX
APPEAL No. 2112 of 2010
To
CIVIL
APPLICATION No. 440 of 2010
In
TAX
APPEAL No. 2113 of 2010
=========================================================
RITU
B BHANDARI - Appellant(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX - Opponent(s)
=========================================================
Appearance
:
MRS
SWATI SOPARKAR for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
These
appeals are filed by the assessee calling in question common
judgment of the Tribunal dated 29.1.2010. Against this common
judgment, revenue has also preferred individual appeals. Such
appeals being Tax Appeal No.1573 of 2010 and connected matters came
to be disposed of by separate orders. Tribunal’s order is set aside.
Proceedings are remanded for fresh consideration.
In
that view of the matter, appeals do not survive and these appeals
become infructuous and disposed of accordingly.
Orders
in Civil Applications
In
view of the disposal of the appeals, civil applications do not
survive and disposed of accordingly.
(AKIL
KURESHI, J.)
(Ms.SONIA
GOKANI, J.)
(ashish)
Top