Gujarat High Court
The vs It on 6 October, 2008
Gujarat High Court Case Information System
Print
TAXAP/693/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.693 of 2008
===================================================
THE
COMMISSIONER OF INCOME TAX - Appellant(s)
Versus
PARMAR
BUILDERS & DEVELOPERS - Opponent(s)
===================================================
Appearance
:
MRS MAUNA M BHATT for Appellant(s)
: 1,MR MANISH R BHATT for Appellant(s) : 1,
None for Opponent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
It
is an admitted position that the question proposed in this appeal
does not arise out of Income Tax Appeal No.111/Ahd/2005, which was an
appeal filed by the respondent-assessee before the Tribunal. Hence,
this appeal is dismissed.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[SMT.
ABHILASHA KUMARI,J]
***
Bhavesh*
Top