IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 492 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.SWAPANA TRADERS, CHUNGAM,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :08/12/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
I.T. Appeal No.492 of 2009
....................................................................
Dated this the 8th day of December, 2009.
JUDGMENT
Ramachandran Nair, J.
Question raised is whether the Tribunal was justified in
upholding the order of the C.I.T.(Appeals) who held that disallowance
under Section 40A(3) of the Income Tax Act is not called for, for cash
remittances made by the assessee in the Bank accounts of the suppliers.
We have heard Senior Counsel appearing for the appellant and Adv.
Sri.P.Balakrishnan appearing for the respondent.
2. We find from the Tribunal’s order that Tribunal has confirmed
the order of the C.I.T.(Appeals) following decision of the Supreme
Court wherein Supreme Court has held that the purpose of Section
40A(3) is to discourage generation of black money. When assessee
had made cash remittances to the Bank account of the suppliers, the
amount gets accounted and therefore, the violation is only technical.
2
We, therefore, do not find any ground to interfere with the order of the
Tribunal. Consequently the appeal is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms