Rajasthan High Court – Jodhpur
C.T.O.(Wc & Lt) Bhilwara vs M/S Karan Singh on 25 March, 2010
S.B. CIVIL SALES TAX REVISION NO.284/2008
C.T.O. Work Contract & Leasing Tax, Bhilwara
Vs.
M/s Karan Singh Sankhala, Merta Kundia, Chittorgarh.
Date of order : 25th March, 2010
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. V.K. Mathur with Mr. Lokesh Mathur for the petitioner.
---------
1. Heard learned counsel.
2. This revision is directed against the order of Tax Board
dated 25.2.2008 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 house
building material along with the cement and Gitti purchased from
registered dealers held that the said purchase of Rs.23,176/- 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.86
babulal/-