IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 64 of 2010()
1. K.P.CHANDRADASAN, LAKSHMI NIVAS,
... Petitioner
Vs
1. THE COMMISSIONER OF INCOME TAX,
... Respondent
For Petitioner :SRI.K.A.SALIL NARAYANAN
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 B.P.RAY
Dated :12/01/2011
O R D E R
C.N.RAMACHANDRAN NAIR & BHABANI PRASAD RAY, JJ.
----------------------------------
ITA No.64 of 2010
---------------------------------
Dated, this the 12th day of January, 2011
J U D G M E N T
Ramachandran Nair, J.
Heard Adv. Shri.Salil Narayanan for the appellant and learned
Standing Counsel for the respondent.
2. After hearing both sides and after going through the
orders of the Tribunal and the lower authorities, we do not find any
question of law arising from the order of the Tribunal because after
holding that the book results cannot be accepted, the Tribunal has
only estimated the profit at Rs.10 lakhs, which works out only
around 3.3% of the contract receipts. The appellant’s case is that
going by the findings of the CIT(Appeals) and the Tribunal, books of
accounts should not have been rejected and so much so, the income
returned should have been accepted by the Department.
We do not find any merit in this claim because the records
produced pertaining to expenditure are only self made vouchers and
opening work-in-progress and closing work-in-progress are only
ITA No.64/2010
-2-
an estimated figure of Rs.20 lakhs. Section 44AD authorises
estimation of profit from contract receipts up to 8%, where the
contract receipt is not more than Rs.40 lakhs. Going by the
principle laid down therein, we feel estimation of total income at
Rs.10 lakhs on a total turn over of Rs.3 crores works out only 3.3%
of the turn over on work executed by the assessee. We are of the
view that the finding of the Tribunal is only on facts and no
substantial question of law arises therefrom.
Accordingly, this ITA filed by the assessee is dismissed.
(C.N.RAMACHANDRAN NAIR, JUDGE)
(BHABANI PRASAD RAY, JUDGE)
jg