IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 92 of 2008()
1. ALEX.C.JOSEPH, CHEKKATTU HOUSE,
... Petitioner
Vs
1. THE INCOME TAX OFFICER, WARD-1,
... Respondent
For Petitioner :SRI.M.A.SHAFIK
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :11/11/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I. T. A. No. 92 OF 2008
--------------------------------------------
Dated this the 11th day of November, 2009
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant. The appeal is filed against the
order of the Tribunal disposing of assessment appeal by the assessee
for the year 1992-93. The assessee who was the Managing Partner of
two firms during the previous year did not file any return. A search
was carried out in the premises under Section 132 of the I.T. Act when
it was found that business transactions of the two firms of which the
assessee was Managing Partner, were transacted through the bank
account of the assessee. Both the firms had converted their business to
purchase and sale of imported cars. After collecting information from
the books of accounts, the assessing officer issued notice to one person
by name K.A. Mathew to whom payment of Rs. 25,000/- was recorded
in the books of accounts of the assessee’s firm towards consideration
for using his passport for import of Mercedes car in June, 1991.
However, the said K.A. Mathew appeared before the assessing officer
2
and gave a statement denying any commission having been received by
him. Since books of accounts were found to be unacceptable, the
assessing officer estimated that the net profit from business is Rs.
75,000/-. On appeal, the Tribunal reduced this income estimated to Rs.
50,000/-. Even though assessee’s counsel contended that income
escaping assessment completed under Section 147 is time barred, we
do not find any such contention raised before the Tribunal while
deciding the issue. An appeal is maintainable before this Court only on
substantial question of law arising from the order of the Tribunal.
Since the issue does not arise from the orders of the Tribunal, we
decline to consider the same. So far as refixation of income is
concerned, we do not find any question of law arising from the
Tribunal’s order. Consequently appeal is dismissed leaving freedom to
the appellant to move the Tribunal in accordance with law if he has a
case that the assessment is time barred.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
3