Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zaverchand Gaekwad Limited vs Income Tax Officer Ward 4 (4)
2022 Latest Caselaw 7939 Guj

Citation : 2022 Latest Caselaw 7939 Guj
Judgement Date : 14 September, 2022

Gujarat High Court
Zaverchand Gaekwad Limited vs Income Tax Officer Ward 4 (4) on 14 September, 2022
Bench: Ashutosh J. Shastri
    C/TAXAP/865/2009                               JUDGMENT DATED: 14/09/2022




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/TAX APPEAL NO. 865 of 2009


FOR APPROVAL AND SIGNATURE:

HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR
                    and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
=============================================

1    Whether Reporters of Local Papers may be allowed to
     see the judgment ?

2    To be referred to the Reporter or not ?

3    Whether their Lordships wish to see the fair copy of the
     judgment ?

4    Whether this case involves a substantial question of law
     as to the interpretation of the Constitution of India or
     any order made thereunder ?

=============================================
                   ZAVERCHAND GAEKWAD LIMITED
                              Versus
                   INCOME TAX OFFICER WARD 4 (4)
=============================================
Appearance:
MR BANDISH SOPARKAR for MRS SWATI SOPARKAR(870) for the
Appellant(s) No. 1
MR.VARUN K.PATEL(3802) for the Opponent(s) No. 1
=============================================

    CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR
                              and
          HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI

Date : 14/09/2022

ORAL JUDGMENT

(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR)

1. In this appeal following substantial question of law has been

C/TAXAP/865/2009 JUDGMENT DATED: 14/09/2022

raised :-

"1. Whether, on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in law in holding that the Assessing Officer was justified in invoking the provisions of Section 147 of the Income Tax Act, 1961, for re-opining of the assessment for the Assessment Year 2000-01.

2. Whether, on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in law in holding that the Assessing Officer was justified in making a reference under Section 55A of the Income Tax Act, 1961 to the District Valuation Officer for ascertaining the Fair Market Value of the property as on 01.04.1981?"

2. The co-ordinate Bench in the matter of Commissioner of

Income Tax v. Gauranginiben S. Shodhan Indl., reported in

367 ITR 238 has answered the substantial question of law

framed in the instant appeal, namely in relation to the

provisions of Section 55A of the Income Tax Act, 1961.

3. However, the learned counsel appearing for the appellant

submits that in light of substantial question of law no. 2 having

been answered by this Court in favour of the appellant, he

would not press, substantial question of law no. 1 framed in the

appeal memorandum as well as by this Court. His submission is

placed on record.

C/TAXAP/865/2009 JUDGMENT DATED: 14/09/2022

3. Since, substantial question of law framed in this appeal,

stands fairly covered in favour of the assessee by judgment of

Apex Court in Gauranginiben's case referred to supra, this

appeal is allowed by answering the substantial question of law

in favour of the assessee. No orders as to costs.

(ARAVIND KUMAR,CJ)

(ASHUTOSH J. SHASTRI, J) phalguni

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter