Rajasthan High Court – Jodhpur
C.T.O.Wc & Lt,Bhilwara vs M/S Ghanshyam Anjana Chittorgarh on 18 July, 2008
S.B. CIVIL SALES TAX REVISION NO.115/2008 Commercial Taxes Officer Vs. M/s Ghanshyam Anjana Date of order : 18th July, 2008 PRESENT HON'BLE DR. JUSTICE VINEET KOTHARI Mr. V.K. Mathur for the petitioner. --------- 1. Heard learned counsel. 2. This revision is directed against the order of Tax Board dated 24.8.2007 whereby the Tax Board upheld the order of the Dy. Commissioner (Appeals) holding that the quantum of purchases from the unregistered dealers by the respondent assessee during the year in question could not be estimated by the Assessing Authority on his own whims. 3. The Assessing Authority against the purchase of 'bajari' shown by the assessee used for construction of platform for 501 hand pumps along with the cement and Gitti purchased from registered dealers held that the said purchase of Rs.10,020/- appears to be low and, therefore, assuming such purchases to be of Rs.2 lacs, he imposed additional tax and surcharge thereon. 5. Both the appellate authorities below have held in favour of the assessee that such estimate could not be made by the assessing authority and set aside such additional tax and surcharge. 5. Having considered the arguments made at the Bar, this Court is of the opinion that it is a pure finding of fact by the appellate authorities below and no question of law arises in the matter so as to require any consideration under Section 86 of the RST Act, 1994 6. This revision petition is found to be devoid of merit and the same is dismissed in limine. Copy of this order be sent to respondent-assessee. [ DR. VINEET KOTHARI ], J.
item No.15
babulal/-