IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1192 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S P.K. ABOOBACKER & CO.
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :08/09/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I.T.A. No. 1192 OF 2009
--------------------------------------------
Dated this the 8th day of September, 2009
JUDGMENT
Ramachandran Nair, J.
The question raised pertains only to income estimated by the first
appellate authority and confirmed by the Tribunal. It is stated by
standing counsel that the income returned for the previous year and
subsequent year by the assessee is comparable to the income sustained
by the appellate authorities for this year. We do not find any
substantial question of law arising from the order of the Tribunal
confirming the estimation of income by the first appellate authority.
Consequently the appeal is dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
2