IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1562 of 2009()
1. SMT.BEENA SUNNY, W/O.SUNNY ANTO C.,
... Petitioner
Vs
1. THE COMMISSIONER OF INCOME TAX,
... Respondent
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :09/09/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
I.T. Appeal No.1562 of 2009
....................................................................
Dated this the 9th day of September, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard counsel appearing for the appellant. On going through the
order of the Tribunal and after hearing the counsel appearing for the
appellant, we do not find any question of law, much less any
substantial question of law, arising from the order of the Tribunal to
entertain the appeal. The assessment completed is a best judgment
assessment because the assessee failed to respond to repeated notices
served on her. Income assessed is nothing but cash found in the Bank
of Rs.10 lakhs The assessee offered the explanation that the source of
the deposit is sale proceeds of 2.538 kilograms of gold obtained as a
gift from her mother. However, on 19.3.1997 the assessee gave sworn
statement to the department that the assessee has no movable or
immovable properties. However, the assessee’s case is that the gold
was obtained as a gift on 15.2.2001. The departmental officer went
and recorded the statement of mother of the assessee. She stated that
2
she is living in a rented premises with her husband who is running a
Studio and the gold held by her was only 12 sovereigns i.e. only 96
grams. In other words, the mother did not confirm the appellant’s claim
that she got a gift of 2.538 kgs. of gold from her mother. The
appellant’s case was found to be bogus by all the authorities below. We
are in complete agreement with the findings based on statement
recorded from assessee’s mother. Even though counsel has argued on
question Nos.2 and 3, we do not find any substance on the technical
issues raised because on merits the explanation offered by the assessee
was found unacceptable and we have confirmed it. Consequently the
appeal is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms