Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs Radhika Sanghi
2004 Latest Caselaw 107 Del

Citation : 2004 Latest Caselaw 107 Del
Judgement Date : 4 February, 2004

Delhi High Court
Commissioner Of Income Tax vs Radhika Sanghi on 4 February, 2004
Equivalent citations: (2004) 187 CTR Del 559
Bench: B Patel, B D Ahmed

ORDER

1. These two appeals are filed against the order of the Tribunal against the same assessed. IT Appeal No. 57 of 2003 filed for a subsequent year has already been admitted.

2. In view of the fact that IT Appeal No. 57 of 2003 has been admitted, we admit the appeal and frame the question for adjudication as under: "Whether the Tribunal was correct in law in holding that a diagnostic centre is an industrial undertaking and, therefore, entitled to investment allowance (sic-and deduction) under Section 80-I of the IT Act, 1961?"

3. Appellant to file paper book within a period of three months as per rules.

4. To be listed along with IT Appeal 57 of 2003 and IT Appeal 361 of 2003.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter