Gujarat High Court High Court

The vs Unknown on 16 June, 2008

Gujarat High Court
The vs Unknown on 16 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/80/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 80 of 2008
 

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

THE
INCOME TAX OFFICER,WARD5(3),BARODA NOW REPRESENTED BY - Appellant(s)
 

Versus
 

JAYESH
KANAIYALAL GANDHI - Opponent(s)
 

======================================
 
Appearance : 
MR
KM PARIKH for Appellant(s) : 1, 
None
for Opponent(s) : 1, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 16/06/2008 

 

ORAL
ORDER

Heard
the learned counsel for the appellant.

The
appeal is admitted in terms of the following question:-

?SWhether
the ITAT was right in law and on facts in dismissing the Appeal of
the appellant on the ground that the effect was below the limit
prescribed by the CBDT’s instruction No.2705 dtd.24-10-2005, without
entering into the merit of the case???

Issue
notice to the other side. Paper book be filed within 3 months.

List
the Appeal for final hearing after 3 months.

(Y.R.

Meena, C.J.)

(J.C. Upadhyaya, J.)

binoy/K*

   

Top