High Court Patna High Court - Orders

Commissioner Of Income Tax vs Dwarika Nath Jha on 27 January, 2011

Patna High Court – Orders
Commissioner Of Income Tax vs Dwarika Nath Jha on 27 January, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MA No.474 of 2006
                     COMMISSIONER OF INCOME TAX MUZAFFARPURMUZAFFARPUR
                                        ............................... APPELLANT
                                      Versus

                     DWARIKA NATH JHA ( TRUSTEE) RESIDUARY ESTATE OF LATE
                     MAHARAJADHIRAJ KAMESHWAR SINGH.. ...DARBHANGA
                                             .............................. RESPONDEN
                                 -----------

5 27-1-2011 Heard learned counsel for the appellant and perused the

order under appeal dated 21-7-2006 passed by the Income Tax

Appellate Tribunal, Patna Bench, Patna in WTA Nos.56-59/Pat/2004

relating to assessment years 95-96 to 98-99.

The learned Tribunal has gone by the definition of the term `

assets’ as contained in the Finance Act 1992 for giving a finding that

some of the assets were not covered by the definition. There is no scope

to take a different view in the matter.

The next issue raised before us is whether it was proper to

remand the matter to the Assessing Officer for determining the value of

the various assets in accordance with valuation rules which are in

Schedule-III of the Act and have to be followed as per Section 7 of the

Act. We do not find that this issue raises any substantial question of

law.

As a result this appeal is dismissed.





                                                       ( Shiva Kirti Singh, J.)


Naresh                                                   ( Dr. Ravi Ranjan, J)
 2