Gujarat High Court
The vs Unknown on 22 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/94/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 94 of 2008
======================================
THE
SURAT VANKAR SAHAKARI SANGH LTD. - Appellant(s)
Versus
ASST.
COMMISSIONER OF INCOME TAX, CIRCLE-5 - Opponent(s)
======================================
Appearance :
MR
MANISH J SHAH 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
: 28/03/2008
ORAL
ORDER
Heard
the learned counsel for the appellant.
The
appeal is admitted in terms of the following question:-
?SWhether
the assessee co-operative society was entitled under sec.80P(2)(d)
of the entire interest of Rs.9,97,298/- received by it from the
co-operative Bank???
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
Top