Gujarat High Court High Court

The vs Unknown on 30 June, 2009

Gujarat High Court
The vs Unknown on 30 June, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1363/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1363 of 2008
 

With


 

TAX
APPEAL No. 1359 of 2008
 

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

 

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

Versus
 

AMTREX
HITACHI LIMITED - Opponent(s)
 

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


 

Appearance
: 
MRS
MAUNA M BHATT 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
: 30/06/2009 

 

 
 
ORAL
ORDER

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

Admit.

Issue
notice on the following substantial questions of law :

Whether
the Appellate Tribunal is right in law and on facts in confirming
the order passed by the CIT(A) allowing the revised claim of
deduction u/s. 80IA?

Whether
the Appellate Tribunal is right in law and on facts in confirming
the order passed by the CIT(A) deleting the disallowance of
consultancy fees of Rs. 7,75,000/- paid to M/s. B.B. Electricals?

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

(AKIL
KURESHI,J.)

(raghu)

   

Top