Gujarat High Court High Court

Vinaykant vs Since The Issue Raised In on 25 August, 2008

Gujarat High Court
Vinaykant vs Since The Issue Raised In on 25 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/96920/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 969 of 2008
 

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

 

VINAYKANT
CHIMANLAL SHAH - Appellant(s)
 

Versus
 

DY.
COMMISSIONER OF INCOME TAX(ASSTT.) - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
SWATI SOPARKAR for
Appellant(s) : 1, 
MRS MAUNA M BHATT for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

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

Since the issue raised in
this Appeal is squarely covered by the decision of this Court in the
case of M/s. Sercon Pvt. Ltd., Vs. Assistant Commissioner of
Income-tax and other cognate matters (Tax Appeal Nos.288, 356, 357
and 358 of 2002) decided on 21.7.2008, the Court has issued notice
on 7.8.2008. Notice was duly served on the respondent revenue.
Mrs. Mauna Bhatt, learned Standing Counsel appears for the revenue.

This appeal is,
therefore, admitted in terms of the following substantial questions
of law.

(i)
Whether, in the facts and circumstances of the case, for computing
income chargeable under the head Capital Gains, the amount of
deduction to be made under Section 48(1)(b) read with Section 48(2)
was required to be computed before giving effect to the provisions of
Section 54E or, as was upheld by the Tribunal, it was required to be
computed after giving effect to the provisions of Section 54E of the
Income Tax Act, 1961 ?

(ii) Whether, in the facts
and under the circumstances of the case, the deduction under Section
48(1)(b) read with Section 48(2) of the Act be computed before or
after giving effect to the provisions of Section 54E of the Act ?

Since the issue raised in
this Tax Appeal is squarely covered by the above referred decision
of this Court, the appeal is taken up for final hearing. The notice
of admission of Tax Appeal is waived by Mrs.Bhatt.

After
having heard Mr.S.N.Soparkar, learned Senior Counsel appearing for
the assessee and Mrs.Mauna Bhatt, learned Standing Counsel appearing
for the revenue, we are of the view that the issue is squarely
covered by the aforesaid decision of this Court and hence questions
proposed by the assessee are required to be answered in favour of
the assessee and against the revenue.

This Tax Appeal is
accordingly allowed.

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

kks

   

Top