Gujarat High Court Case Information System
Print
TAXAP/850/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 850 of 2007
=========================================================
THE
INCOME TAX OFFICER, WARD-4BHARUCH, - Appellant(s)
Versus
EUPHORIC
PHARMACEUTICALS PVT LTD. - Opponent(s)
=========================================================
Appearance :
MR
KM PARIKH for
Appellant(s) : 1,
RULE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
1. The
Assessment Year is 1997-1998. While admitting the appeal on 28.9.2007
the Court had formulated the following question :
Whether
on the facts and in the circumstances of the case, the ITAT was right
in law to exclude the excise duty at the time of valuation of closing
stock of finished goods at the end of accounting period ?
2. It
is an admitted position that the controversy involved in the present
case stands concluded by a decision of even date rendered by this
Court in the case of the Assistant Commissioner of
Income Tax, Bharuch Circle Vs. Narmada
Chematur Petrochemicals Ltd., in Tax Appeal No. 852 of
2007.
3. In
the circumstances, for the reasons stated in Tax Appeal No. 852 of
2007, this appeal is dismissed.
Sd/-
Sd/-
(D.A.
Mehta, J.) (H.N. Devani, J.)
M.M.BHATT
Top