High Court Kerala High Court

V.R.Gopalakrishnan vs The Income Tax Officer on 6 February, 2008

Kerala High Court
V.R.Gopalakrishnan vs The Income Tax Officer on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 8 of 2002()


1. V.R.GOPALAKRISHNAN , ATTUMALI HOUSE,
                      ...  Petitioner

                        Vs



1. THE INCOME TAX OFFICER, WARD-I,
                       ...       Respondent

                For Petitioner  :SRI.C.KOCHUNNY NAIR

                For Respondent  :SRI.GEORGE K. GEORGE, SC FOR IT

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/02/2008

 O R D E R
                C .N. RAMACHANDRAN NAIR &
                T.R. RAMACHANDRAN NAIR, JJ.
                --------------------------------------------
                        I.T.A. No. 8 OF 2002
                --------------------------------------------
               Dated this the 6th day of February, 2008

                              JUDGMENT

C.N. Ramachandran Nair,J.

Heard counsel for the appellant and standing counsel for the

department. The assessing officer for the year 1987-88 assessed the

value of gold seized by the customs department from the petitioner

under Section 69A of the Income Tax Act, that is unexplained money.

The assessee took the stand that he is only a goldsmith and gold seized

by the customs department belonged to others. Eventhough assessee

adduced evidence, claims made by four persons were allowed and the

balance amount which could not be proved as not belonging to the

assessee was assessed. When the first appeal filed by the assessee was

unsuccessful, assessee filed second appeal and an additional ground

was raised before the Tribunal stating that assessment under Section

69A should be as “business income”. The Tribunal found no substance

in the ground because the assessee never raised such a contention

2

before the lower authorities, nor could estsablish with evidence that he

was engaged in the business of gold and gold ornaments. We do not

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

Tribunal. The appeal is therefore dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(T.R.RAMACHANDRAN NAIR)
Judge.

kk

3