Gujarat High Court High Court

The vs Unknown on 28 August, 2008

Gujarat High Court
The vs Unknown on 28 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/53620/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No.536 of 2008
 

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


 

THE
COMMISSIONER OF INCOME TAX-II - Appellant
 

Versus
 

RAMESHCHANDRA
S PATEL - Opponent
 

==========================================================
Appearance : 
MR
MANISH R BHATT WITH MRS MAUNA M BHATT for Appellant. 
None for
Opponent. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE K. A. PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

 
 


 

Date
: 28/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE K. A. PUJ)

Heard
Mr.Manish R. Bhatt, learned Senior Standing Counsel appearing for the
appellant. He has submitted that Tax Appeal No.291 of 2007 involving
the identical issue has been admitted by this Court on 10.09.2007. He
has placed on record a copy of order of admission in that case.

In
this view of the matter, this Tax Appeal is admitted in terms of the
following question of law:

Whether
on the facts and in the circumstances of the case, the Appellate
Tribunal is justified in holding that the ‘total turnover’ for the
purpose of deduction u/s. 80HHC will not include Sales Tax and Excise
Duty even after insertion of Section 145A?

Notice
to other side. Additional paper-book, if any, be filed within three
months from today. To be heard with Tax Appeal No.291 of 2007 and
other allied matters.

[K.A.

Puj, J.]

[Bankim
N. Mehta, J.]

Rajendra

   

Top