Gujarat High Court High Court

The vs Unknown on 18 March, 2009

Gujarat High Court
The vs Unknown on 18 March, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/88420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 884 of 2008
 

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


 

THE
COMMISSIONER OF INCOME TAX-III - Appellant(s)
 

Versus
 

NIDAN
CHEMICALS PVT. LTD. - Opponent(s)
 

=========================================
 
Appearance : 
MR
MR BHATT, SR. ADV. for Appellant(s) : 1, 
None
for Opponent(s) : 1, 
========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Admit.

Issue
notice on the following substantial question of law:

Whether
the Appellate Tribunal is right in law and on facts in confirming
order passed by the CIT (A) deleting the addition of Rs.28,44,770/-
on account of receipt of compensation u/s.45(1A) of the Act being
the amount received from the Insurance Company ?

(K.S.RADHAKRISHNAN,
C.J.)

(AKIL
KURESHI, J.)

(vjn)

   

Top