Gujarat High Court High Court

The vs Unknown on 6 August, 2008

Gujarat High Court
The vs Unknown on 6 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/37920/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 379 of 2008
 

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

 

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

Versus
 

UDAY
D BHATT - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1,MR MANISH R BHATT for Appellant(s) : 1, 
None for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

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

Heard Mrs.Mauna Bhatt,
learned Standing Counsel for the Revenue. She has submitted that
this Court has admitted Tax Appeal No.108 of 2008 involving similar
substantial questions of law. Hence this Tax Appeal is admitted in
terms of the following substantial questions of law.

(A) Whether the
Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) in directing to give benefit of
declaration made by the assessee under VDIS ?

(B) Whether the Appellate
Tribunal is right in law and on facts in confirming the order passed
by the CIT(A) in deleting the addition of Rs.1,64,18,750/- made on
account of unexplained investment ?

(C) Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) in reducing the profit on sales of land at
Rs.38,85,000/- from Rs.97,12,500/- being assessee’s share of 50% of
profit ?

Issue notice to the other
side. Additional paper book, if any, be filed within three months.

To be heard with Tax
Appeal No.108 of 2008.

(K. A. PUJ, J.)
(B. N. MEHTA, J.)

kks

   

Top