High Court Kerala High Court

The Commissioner Of Income Tax vs Popular Automobiles on 24 November, 2009

Kerala High Court
The Commissioner Of Income Tax vs Popular Automobiles on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 1302 of 2009()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. POPULAR AUTOMOBILES,
                       ...       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 :24/11/2009

 O R D E R
                 C.N. RAMACHANDRAN NAIR &
                        V.K.MOHANAN, JJ.
                  ----------------------------------------
                      ITA. No.1302 OF 2009
                  ----------------------------------------
            Dated, the     24th day of November, 2009

                             JUDGMENT

Ramachandran Nair, J.

On going through the Tribunal’s order and after hearing

the Standing Counsel appearing for the appellant and counsel

appearing for the respondent, we find that all questions raised

pertain to additions deleted by the Tribunal mainly on the sole

ground of alleged undervaluation of stock transfer. We do not

find any substantial question of law arising from the order of the

Tribunal wherein the deletion of additions made are only on facts.

Consequently, the appeal is dismissed.

C.N.RAMACHANDRAN NAIR
JUDGE

V.K.MOHANAN,
JUDGE

kvm/-

-:2:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..