Gujarat High Court High Court

Commissioner vs Revenue on 29 March, 2011

Gujarat High Court
Commissioner vs Revenue on 29 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1948/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1948 of 2009
 

 
 
=================================================
 

COMMISSIONER
OF INCOME TAX-IV - Appellant(s)
 

Versus
 

VIDYA
DECOR PVT LTD - Opponent(s)
 

================================================= 
Appearance
: 
MRS
MAUNA M BHATT for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 29/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. Revenue
is in appeal against the judgment of the Tribunal dated 17.4.2009
raising following question for our consideration:-

“Whether
the Appellate Tribunal is right in law and on facts in modifying the
order passed by CIT(A) and thereby restricting the penalty of
Rs.7,56,272/- levied by the Assessing Officer
u/s.271(1)(c) of the Income-Tax Act, 1961 to Rs.1,87,022/-?”

2. The
issue pertains to penalty under Section 271(1)(c) of the Income Tax
Act, 1961. After quantum additions, the Assessing Officer imposed
penalty against the respondent assessee under the said provision,
which was upheld by CIT(Appeals). Assessee carried the issue further
before Income-Tax Appellate Tribunal (the Tribunal for short). The
Tribunal by impugned judgment partly upheld the penalty but deleted
in part observing that no penalty can be imposed fully. Facts and
circumstances are equally consistent with the hypothesis that the
amount does not represent concealed income. The Tribunal, on facts,
found that the assessee’s explanation was not found to be false and
no material was brought on record to show that explanations were not
reasonably acceptable. On these observations, the Tribunal deleted
penalty of Rs.7,20,000 and Rs.2,70,000/- towards claim of deposits
and advances. Simultaneously, the Tribunal confirmed the penalty on
sum of Rs.3,25,256/- regarding bogus purchases finding that the
explanation of the assessee was not genuine.

3. Having
heard learned counsel for the Revenue and perusing the orders on
record, we see no reason to interfere with the order of the Tribunal
as the Tribunal has gone through the factual findings with respect to
reasonableness of the explanation of the assessee. Such factual
findings not being perverse, do not give rise to any substantial
question of law. Tax Appeal is, therefore, dismissed.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top