High Court Karnataka High Court

The Commissioner Of Income Tax vs Shiva Builders And Developers on 19 August, 2008

Karnataka High Court
The Commissioner Of Income Tax vs Shiva Builders And Developers on 19 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure


-..-.-Wu

2

16.l8.2£’1£)3 ccmfinning the order the
Appellate Commissioner and confirm 1:h$”:-0r(3.:&r_””}_f)fi:E«,S!:?§(5.

by the Tfixzicil. Camnissionex of Income ,’ .:1>Ean:_;’ai»qxe;–V_.

Range , Iifiazzgalare .

This Appeal 3.5 cam.’ on»

this day, muwmra J’. deliv1ai3;9d_Vthe £;,s3.3.<»win–.»g':–._ '

-3′ ‘£3 9 c§*m ::é_N @-

This apmal z;€2i¥:e.:;;g1e’Vchalleaging the
concmrrant fixnfiings’ passed by the
Cmzmissiggént :;–{Appea1. ‘ 5} which has been
a.€£.i;rmed:V .3;:yi..’ ;’~;,_;;e2″ fippexxata Bfribunal in

xm 60_é2’3a5ng? 19:-.3?’ 15. 19 . 2003.

2. $2:éT}.:§.'” a~’::¢’?.:.-.%5′ game are as hereunder:

‘3;&se:5saée.. _ :£.s indulging in canstructional

‘.mfi.:+T.'<r,_7ib.';1':,A:i..-.-+.,s§;«–..V Fear the asseawnt year 1995–9€ Retm::n'

g:E?'._Ii::;:c§a'a-3;-.: filed as; 3i3.8.1§95. Réturn was taken

u13"4«.fo1j"sn::§1:tin37. mixing the corzxse of stzrutiny, it

was fiirsfiicad that the assassee had boxroweci loan in
in cantravaatian of Se/

4

{Appeals} . Cemaissioner cf Incoma-Ta.x

szxmsidazing the: facts and bank-grmand csf ”

halts. that in such

treated as in vziclaticm of sec.2s9ss:’«r;£’*–;-fie sat, and VV ”

accordingly appeal was

zevenue filea an bef-gaze:- _ Indcma-mésx

Appellate Tribunal wmch the

sauna order. filed

raismzg ting §~.,fe.7£ii¢;w1rig 1:.!%*§11:a3_’¥;:’g§§.”:Vi.:z..V=,::..i§’VVV’:;1:est.i.::; of law:

“Whether. 1′, the ‘~a’m,¢11ai;e authorities wara
aarmctj; i:i*;:.zm1;s.;:.’ng th’a:;”a sum of as.5,e3,75e/—
;?.dva.n;cé=ii’ 1:}; v,$’r;_i.._t3-grdfrey £D’S.§.3.va Managing
§a.r*E:ne:r £s£T=.$;}3::–~,g Vaussesaee: firm in favaur of the
asmesseé ._f.2.-rzza Tagzisléi mot contravene Sec.2S9$$
on? “me , mt thexefiara no garezaaity under

_-$ec.2″J 133 ¢:!:” the ‘Act ear; be leviaafi. despite bath
of ~ than “c*::2;;5t.;i.utute aeyaxrate legai entity zmdaer
V’ ‘zzim-“.2 Agt?

ézigard the counsel fer the partiea, we

as ¥:iim-E ctpinicn that the findings of the

and the isaioner «sf Inczmne-Tax

~{A§:f>§ea..1.s} that there is int: contxaventian of

A s§e.:¥..}2s9ss cf the Act camzct be acceptable. fiat we

u Wfiave aoticed that the cause shown by the assessae

for dragging the penalty prccamdirxgra was suffiugent

fix

U1

and it should have considered by the:”””a1.;§3_§:{$%é;j.ung’

afficerfi Considering’ the xeascning hgy xtiaesg

Ccamnissicaner of Income-Tax :v.J{£pb§F¥e’aJ.§:}

been further affirmed by fire’

the apmioa ‘that the caus’e:{“:.:2;a:w:;? by vtfiice éfipéxéixantal’

in accepting the muggy ‘it; paattnef’ in axdez
ta pay iabaur chafigtes the bank.

busiae-55 n¢'”»’?A’s wafiia; — szzfiiciant
czause. E={er;.. D5 paici mney to
the a5.$@§.:se”.>g{:’- Vassessee coulci net
have since banking hears was
:31-tzsad. ‘En ‘ »:;§:i;.%;’5;éi1z5ta.n::-as, Ccsmzissionar af

Iaacaggz,-.’.-Sax ..,(fifp§eai’.s} and the tribunas. were

V. ‘j.1;§a’£:3.ifi5e=§ci in aééégfiting the cazzse shown by the

.. 3a,5: };§uf’f.:i.c.ie:z2t cause unit to levy penalty.

313$; i:;3’1e «réaafininq of the tribunal am well. as the

‘VVCanmi2;s$;anér of Inccme-?£ax {,§ppeal$} that thare 3.5

“.r;.a3;.Vht;:.c::: or secfizssss of the Act aanzwt be

a:’;’.q§:-.’z’*’*.:’e’AcA::i.a’1.:e<i. In the aircumstaacas, thaugh the

question of law is answered in favour of the

" revenue, aonaidaring the baclcwgraund cf this casa

<9

6

as there was sufficient cause shown by _f£”;’}’:iat~:*..V2_*a–.t~:=_§’ei:,=’«,__;:-.a5’e:_s~e.~

to drop the penalty pxoceedings, Vafiizaaai uisb
disxnissed. V

Sd/-

Judge

%’ ‘ “- _ °* .;e;2ooaaa