Gujarat High Court Case Information System
Print
OJMCA/135/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 135 of 2010
In
TAX
APPEAL No. 1948 of
2006
=========================================================
THE
COMMISSIONER OF INCOME TAX - Applicant(s)
Versus
MANISH
P. RAJDEV, - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Applicant No : 1 MR MANISH R BHATT for Applicant No : 1
None for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 12/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Heard
Mrs. Mauna M. Bhatt, learned Standing Counsel appearing for the
applicant/original appellant and perused the memo of application.
Since the questions sought to be proposed in the Tax Appeal which is
already disposed of earlier and now sought to be revived are
questions of facts and the Tribunal, after appreciating the facts
and evidence on record, had taken the decision which does not call
for any interference by this Court.
Hence
we are not entertaining this application. The application is
accordingly rejected.
(K.A.
PUJ, J.)
(HARSHA
DEVANI, J.)
Pankaj
Top