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/-