IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.M. No.22816-CII of 2008 in/and
I.T.A. No.723 of 2008
Date of decision: 22.12.2008
Commissioner of Income Tax.
-----Appellant
Vs.
Sh. Mahipal Singh.
-----Respondent
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE L.N. MITTAL
Present:- Mr. Yogesh Putney, Sr. Standing Counsel
for the appellant.
-----
ORDER:
Delay condoned.
The revenue has preferred this appeal under Section 260A
of the Income Tax Act, 1961 (for short, “the Act”) against the order
dated 18.7.2007 passed by Income Tax Appellate Tribunal, Delhi
Bench ‘G’, New Delhi in I.T.A. No.1741/Del/2006 for the assessment
year 2002-03, proposing to raise following substantial questions of law:-
“1. Whether the Hon’ble ITAT has erred in law in deleting
the penalty of Rs.25,577/- levied by the AO on the
assessee u/s 271B although the assessee had clearly
violated the provisions of section 44AB by not getting
his accounts of all the businesses audited by the
accountant and furnishing the report of such audit
within the time specified and the audit report of only a
I.T.A. No.723 of 20082
part of the business filed by the assessee could not
be considered as report u/s 44AB of the Income Tax
Act because the concept of the turnover is concerning
an assessee (person) and not a concern or a
particular business?
2. Whether, the Hon’ble ITAT was right in law in holding
that the assessee’s view of not getting the accounts
audited of M/s Raj Engg. Works was reasonable
though gross receipts from both the proprietorship
concerns exceeds Rs.40 Lacs?”
The assessee filed his return as proprietor of two concerns
but audit report was filed in respect of one concern. The Assessing
Officer levied penalty under Section 271B of the Act, which was
affirmed by the CIT(A). The Tribunal, however, set aside the penalty,
accepting the bonafides of the assessee.
The finding recorded by the Tribunal that non-filing of audit
report was for bonafide reasons being pure finding of fact, we are
unable to hold that any substantial question of law arises.
The appeal is dismissed.
( ADARSH KUMAR GOEL )
JUDGE
December 22, 2008 ( L. N. MITTAL )
ashwani JUDGE