Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Gujarat High Court

Commissioner Of Income Tax-Iii vs Parshwanath Housing Finance ... on 15 June, 2016

Author: Ks Jhaveri

Bench: Ks Jhaveri, G.R.Udhwani

                  O/TAXAP/6/2009                                                  ORDER




                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                   TAX APPEAL NO. 6 of 2009

         ================================================================
                 COMMISSIONER OF INCOME TAX-III....Appellant(s)
                                  Versus
          PARSHWANATH HOUSING FINANCE CORPORATION LTD....Opponent(s)
         ================================================================
         Appearance:
         MR NITIN K MEHTA, ADVOCATE for the Appellant(s) No. 1
         MR JP SHAH, ADVOCATE for the Opponent(s) No. 1
         MR MANISH J SHAH, ADVOCATE for the Opponent(s) No. 1
         ================================================================

          CORAM: HONOURABLE MR.JUSTICE KS JHAVERI
                 and
                 HONOURABLE MR.JUSTICE G.R.UDHWANI

                                         Date : 15/06/2016


                                          ORAL ORDER

(PER : HONOURABLE MR.JUSTICE KS JHAVERI)

1. The monetary limits and other conditions for filing departmental appeals (in Income-tax matters) before the Appellate Tribunal, High Courts and SLP before the Supreme Court have been revised by the Central Board of Direct Taxes, New Delhi, vide Circular No.21/2015 dated 10.12.2015.

2. Insofar as High Courts are Page 1 of 2 HC-NIC Page 1 of 2 Created On Sat Jun 18 02:22:22 IST 2016 O/TAXAP/6/2009 ORDER concerned, it has been decided by the Board that no appeals shall be preferred in cases where the tax effect does not exceed the monetary limit of Rs.20.00 Lacs. It is also decided that the Circular shall apply retrospectively in pending Appeals as well.

3. In view of the above, the appeal is not entertained and consequently, stands disposed of. Liberty to apply in case of difficulty.

Sd/-

(K.S. JHAVERI, J.) Sd/-

(G.R. UDHWANI, J.) CAROLINE Page 2 of 2 HC-NIC Page 2 of 2 Created On Sat Jun 18 02:22:22 IST 2016