High Court Jharkhand High Court

Commissioner Of Income Tax vs Sri Prahlad Rai Singhania on 28 April, 2011

Jharkhand High Court
Commissioner Of Income Tax vs Sri Prahlad Rai Singhania on 28 April, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                     Tax Appeal No.16 of 2000(R)
             Commissioner of Income Tax, Central Revenue Building, Ranchi ...               Appellant
                                            Versus
             Sri Prahlad Rai Singhania (H.U.F.)       ...     .... ..... ... Respondent
                                        ------
             CORAM:       HON'BLE MR. JUSTICE PRAKASH TATIA
                          HON'BLE MR. JUSTICE D.N. UPADHYAY
                                        ------
             For the Appellant:         Mr. Deepak Roshan, Sr. S.C. (Income Tax)
             For the Respondent:        Mr. M.S. Mittal, Sr. Advocate
                                        Mr. N.K. Pasari, Advocate
                                        -----
09 /28.04.2011

With respect to the fact that the Revenue Department has already issued

circular providing that in certain matters appeal will not be preferred and for that

purpose pecuniary limit has been given out by Rs. 2 lakhs for appeal in the High

Court under Section 260 A and reference under Section 256 (2) of the Income

Tax Act, 1961 whereas in the present case the involvement of revenue is only

Rs.1,37,000/- which is below the pecuniary limit prescribed in the circular dated

27.03.2000, therefore, this appeal is dismissed on this ground alone.

(Prakash Tatia, J.)

(D.N. Upadhyay, J.)
NKC