IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 55 of 2007()
1. M.P. SAMPATHKUMAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :20/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
S.T.Rev. NO:55 OF 2007
-----------------------------------------------------------------------------------
Dated this the 20th March, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
The question raised in the revision filed by the assessee
pertains to estimation of turnover modified by the first appellate
authority and confirmed by the Tribunal.
2. We have heard counsel appearing for the petitioner and
the Govt. Pleader for the respondent.
3. It is seen from the Tribunal’s order that on inspection
irregularities in accounts were noticed and petitioner conceded the
same and compounded the offence by remitting compounding fee.
Since accounts are found to be defective turnover was estimated by
the assessing officer by making addition of 2 = times of the
conceded turnover. However, in first appeal the pattern of addition
was changed from conceded turnover to three times the actual
suppression notice. The Tribunal confirmed this order against
which revision is filed. Against the addition of Rs.1 crore to the
turnover the first appellate authority reduced the addition to Rs.35
lakhs. This is confirmed by the Tribunal. After conceding non-
S.T.Rev.No: 55/2007 2
maintenance of accounts and after paying composition fee for
compounding the offence under Section 47, the assessee cannot
canvass for acceptance of books of accounts. The balance is only
estimation of turnover which is seen substantially reduced in first
appeal. Even though Tribunal did not find any justification to
further modify the amount fixed, we do not think revision is
entertainable on this issue because no question of law arises from
determination of turnover modified by the appellate authority.
Consequently revision is dismissed.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: