Karnataka High Court
The Commissioner Of Income Tax vs Sri Hanamant B Shirol on 16 October, 2009
INWUHEHHHJCOURT(H'KARNATAKA(HRCUYTBENCH
ATDHARWAD
DATED THIS THE 16"" DAY OF OCTOBER 2009
PRESENT
THE HON'BLE MR. JUSTICE V.G. sAEC1=£R..AATHT'~ATJTij: . 1"
AND
THE HON'BLE MR. JUsT1CE.»s.-:51. sAT_YANA.T{A)?ANA
1.T.A. NO. 10132005 M
BETWEEN: é L.
1. THE COMMISSIONER O..FjIN--COME_ TAX',
KHIMJIEHOT 'C_O'MMERC.CI.'AL. C~()-MPEEX,
OPP.CIVIL'-HOfS_B_ITAL;=_ =
BELGAUM-5-90 "00-J .,
2. THE INCONIE 'E0_P"§IC__ER,
WARD-w:1,. '
BIJAPUR;-«, -
" ' - APPELLANTS
..DSHI3uS'HA--C«HALA, ADVOCATE.)
' V'=.....sR1.HAi€AM«A%q:.T%A:'E. SHIROL
..VOj'_j:,.B_1}.APUR.* _
(.sR"1_.STARTHASARATHI, ADVOCATE.)
KASAGER1'v--._'ONi",
-- RESPONDENT
ETH1SIfDA.ISIHLED UNDER.SECT1ON 2flWA OF
T:H'E"1NCOME TAX ACT, 1961, ARISENG OUT OF ORDER
DATED 02,/02/2006 PASSED IN ITA NO. 128/PNJ12005,
FOR THE ASSESSMENT YEAR 1999-2000, ERAYINCI TO
FORMULATE THE SUBSTANTIAL QUESTION OF LAW,
E'.I'C.,.
THIS APPEAL COMING FOR FINAL HEARINW(}':.f(D.l'§ivv.,
THlS DAY, SRI.V.G. SABIIAIIIT. 3, DELI,vEI;:ED..9.,jT,§~Iv«1e3._'-A
FOLLOWING JUDGMENT.
This appeal by thle'--v..,:reyen1.i.ev._iS--._f'i_,leid:""bei:ng
aggrieved by the order dated piaSS"ed"lhy the
Income Tax Appellant Trib'tInalf,'llliPa;1.aj'iii.'.j}§e'_nch, in ITA
No.128/PAN]/2005li'j,;fI3r the =ia'SSe'SIS:t1tl'e1It.v.__$'iear 1999-2000,
wherein Appelllla (hereinafter called as 'the
Tribunal') thciappeal on the basis of the
}E:"i'1'£2il1aI"'l"5.SS__l§t3C1 byii"'th.e..__,revenue and the decision of the
saamyttintght in CIT vs. Pithwa Engg. Works, 276
holding that where the Subject matter of
'T-ifvthje--appeal,ViS less than RS.2,00,000/--, the appeal should
r1oft'l13e..fil,.l'ed.
\sJ7
2) The assessee in this case had filed a return__.and
the assessment order was passed on 27-02-2004
the assessment order the assessing officer rejtelcteidi"e'thei.i:' if
contention of the assessee that th<:"Mur'ie:~
REASONS
6) The learned counsel submitted that g'--t_he
circular issued by the CBDT would be 3
when no substantial question of law is involyed,V.an_:d intiie-K 0
subject matter is not recurring and the same 'cAov_e'r-eidp
the decision of the Division Bench ofi"this Cou'r't*,a.iIn'
of the decision of this Bench dated
23-09-2008 wherein identicialilp iorlderfipilpapssed by the
Tribunal has beenfset a'siti"e:ii':aini§j]t_hei'.niatter has been
remitted plaslsiing fresh orders on
merits of the"appeali:.iiV'bi§"'-holding that the appeal was
maintainable. uhaike 'held in the said decision dated
I\loli362/2004 that where the appeal
invol.Ve.s_;Sitzbstantial question of law and the subject
matter nlot""lrecurring, the circular issued by CBDT
'».iw'lould'i1'rot be applicable. Following the reasons assigned
\}
in the said appeal we answer the above su'ostan___tial
question of law in the affirmative and pass the follo_x5vi:fi--gp':"*.iA4
ORDER
The appeal is allowed. by”
Tribunal in ITA No.I28/PAN}’;’«l2:lV0O5 lheldingz the
appeal is not maintainablve: setiasiidep.
The appiealp in {TA
ppiltixilaunal is held to
be maintai1fla’b’1c«.l2l:§l§1:-Til”.tlhé:feswtolred and remitted to
the Tribunail_flo.l_;: merits in accordance
with law._. _v V ii i ll
Sd/~
JUDGE
Sd/¥
JUDGE