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

Commissioner Of Income Tax-Iii vs Manjeet Singh
2022 Latest Caselaw 7942 Guj

Citation : 2022 Latest Caselaw 7942 Guj
Judgement Date : 14 September, 2022

Gujarat High Court
Commissioner Of Income Tax-Iii vs Manjeet Singh on 14 September, 2022
Bench: Ashutosh J. Shastri
     C/TAXAP/1305/2008                               JUDGMENT DATED: 14/09/2022




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                         R/TAX APPEAL NO. 1305 of 2008


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 ?

=============================================
              COMMISSIONER OF INCOME TAX-III
                             Versus
                      MANJEET SINGH
=============================================
Appearance:
MRS KALPANAK RAVAL(1046) for the Appellant(s) No. 1
MRS SWATI SOPARKAR(870) 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. This appeal by the assessee is directed against the order

of the Income Tax Appellate Tribunal. The order passed by the

C/TAXAP/1305/2008 JUDGMENT DATED: 14/09/2022

Assessing Officer and the consequential demand, notice issued

thereunder would indicate that the tax effect is less than the

monetary limit fixed under extant Circulars/Notifications issued

by the Central Board of Direct Taxes (CBDT), by virtue of which

the appeal would not survive for consideration in light of the low

effect of tax prescribed under the said Notifications namely

Circular No. 17 of 19 dated 08.08.2019. Hence, appeal stands

disposed of as having low tax effect and keeping open the

question of law raised in the appeal. However, it is made clear

that in the event of this appeal falling under the category of any

exception carved out under the said extant Circulars, either of

the parties would be at liberty to seek for revival of this appeal

by filing appropriate note in the Registry.

(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