IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1775 of 2009()
1. K.SREEKANTAN PILLAI,S/O.KRISHNA PILLAI,
... Petitioner
Vs
1. THE INCOME TAX OFFICER, WARD - 3,
... Respondent
For Petitioner :SRI.V.M.KURIAN
For Respondent :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :02/02/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
I.T. Appeal Nos.1775 & 1781 of 2009
....................................................................
Dated this the 2nd day of February, 2010.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant and Senior Standing Counsel for
the respondent. The question raised is whether the Tribunal was
justified in cancelling the first appellate order and restoring the income
escaping assessment completed under Section 147 of the Income Tax
Act.
2. Counsel for the appellant contended that the only reason for
reopening is low gross profit which according to him, is not a ground
for reopening the assessment. However, we notice that besides the low
gross profit, the Assessing Officer has pointed out some other grounds
as well. Further, percentage of gross profit returned in the same
business by the assessee was substantially higher for earlier years. It is
seen that the Tribunal has sustained the income escaping assessment
following decision of the Supreme Court in COMMISSIONER OF
INCOME-TAX VS. RAJESH JHAVERI STOCK BROKERS PVT.
2
LTD. reported in 291 ITR 500. Therefore, we do not find any
justification to interfere with the orders of the Tribunal sustaining the
income escaping assessments. However, we notice from the Tribunal’s
order that besides considering validity of reopening, the Tribunal has
not gone into the merits of the case i.e. with regard to estimation of net
income, addition sustained etc. We, therefore, dispose of the appeals
by upholding the findings of the Tribunal with regard to validity of
reopening, but by remanding the matter back to the Tribunal for
considering appeals on merits i.e. on estimation of gross profit,
addition sustained etc., after giving opportunity to both sides.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms