IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 37 of 2008()
1. FAZILA BEEVI, W/O.YOOSUF KUNJU, AGED 48
... Petitioner
Vs
1. COMMISSIONER OF INCOME TAX, KOTTAYAM.
... Respondent
For Petitioner :SRI.K.R.SUDHAKARAN PILLAI
For Respondent :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/03/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
I.T. A. No. 37 OF 2008
--------------------------------------------
Dated this the 30th day of March, 2009
JUDGMENT
Ramachandran Nair,J.
The question raised is whether assessee is liable to pay tax on
short-term capital gains. On going through the Tribunal’s order and
after hearing counsel for the appellant, we do not find any scope for
interfering with the Tribunal’s order because Tribunal has accepted the
contents of the purchase deed which shows that appellant was given
possession by the previous owner. In view of the clear cut terms in the
sale deed obtained by the appellant in her favour, appellant cannot be
permitted to adduce any oral evidence to the contrary. We therefore
dismiss the appeal.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2