Gujarat High Court High Court

Tarmat vs Deputy on 28 October, 2010

Gujarat High Court
Tarmat vs Deputy on 28 October, 2010
Author: K.A.Puj,&Nbsp;Ms.Justice Harsha Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14257/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14257 of 2010
 

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

 

TARMAT
BACKBONE JV - Petitioner(s)
 

Versus
 

DEPUTY
COMMISSIONER OF INCOME TAX - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SWATI SOPARKAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 28/10/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Heard
Ms.Thakore, learned advocate appearing for Mrs.Swati Soparkar,
learned advocate for the petitioner and perused the memo of petition
alongwith the documents attached therewith. The assessments are
sought to be reopened on the ground that the assessee has claimed
deduction under Section 80IA of the Act in the original return and by
virtue of an amendment under Section 80IA of the Act with
retrospective effect assessee is not entitled to claim the said
deduction. The notice of reopening is issued beyond the period of
four years.

In
the above view of the matter, challenge to the notice of reopening is
required to be considered by this Court and hence Rule.

Notice
as to interim relief returnable on 30.11.2010.

Ad-interim
relief in terms of para 7(b) till then.

(K. A. PUJ, J.)
(HARSHA DEVANI, J.)

kks

   

Top