High Court Karnataka High Court

M/S H Dasappa And Sons vs The Asst Commr Of Income Tax Ckrcle … on 23 February, 2010

Karnataka High Court
M/S H Dasappa And Sons vs The Asst Commr Of Income Tax Ckrcle … on 23 February, 2010
Author: K.L.Manjunath & B.V.Nagarathna
!
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23" DAY or FEBRUARY, 2010
PRESENT

THE HON'BLE MR. JUSTICE K.L. MANJUNAIfiE

AND

THE HON'BLE MRS. JUSTICE B.V._xAéARATHfiA3*E

I.T.A.No.3026/2d05Ie'"
BETWEEN:

M/s H.Dasappa & Sons,

R/by its Partner, V

D.Dasappa, No.421,II= _V

III Cross, Wilson Gérden,fE} ,EI»I

Bangalore: ", T_; =VT"¢5~ APPELLANT

(By§AdveéeEe_Sr1,§z$hankar)
AND:

The Asst. Commissioner of
",Inc¢fie Tag, Circle~l(3),
_ Unifiy Efiildfing Annexure,
VgMission_R¢ad;r
Bangalore, fWr' .. RESPONDENT

(By Advdtate Sri.K.V.Aravind)

‘*IThis ITA is filed under Sec.260A of the Income

VV_Téx§Act,l961 to allow the appeal and set aside the

.erders passed by the Income Tax Appellate Tribunal,

V”=._Eanga1ore, dated 15.5.2005 in ETA No.1l1/Bang/2002 on

k

/.

the validity of imposition penalty under
Sec.27l(l)(a) of the Income Tax Act for the
assessment year 1986-87.

This Appeal is coming on for final hearing this
day, NAGARATHNA J. delivered the following Q; Vfl_a

The assessee has prefierréd 2 this *,&ppeai=”

challenging the order dat’ed~.,..16.5-.2o.o_5’_;§n’s’s.ed~w3 in ‘ETA
No.lll/Bang/2002 raising the _following _substantia1
questions of law:

1. Whether_t’h.e it-justified in law in
holding ‘thatT the “levy-Wof penalty under
Sec.27lLl}{a)’ofi the Act is correct in law on

the facts and circumstances of the case?

2. Whether t.he«VA’*T_r’ibnna1 is justified in holding
that there was no reasonable cause for delay
gin filing the return of income on the facts

fl*and circdmstances of the case?

2,’ The fiacts of the case are that the assessee is

Va partnership firm carrying on business as Toddy and

“g«Arrack contractor and is 2: dealer registered under

.ithe~iKarnataka. Excise .Act. Subject matter of ‘this

iiiddfipeal is with regard to levy of penalty under

z’.

-‘x
“3

Sec.27l(1)(a) of the Income Tax Act for the
assessment year 1986~87.

3. The assessee had filed its return of ihcome for

the said assessment year on 1o.3.19a9,-eeeeeee_ in

terms of the provisions of the Act, return of income

had to be filed on 3o.5.1985.f For the said period ef l

delay in filing the return of income, fiepartfient had
levied interest and. that “aspect let “the hmatter had
been accepted by the*aassessee,:F_ Howefier, penalty

under Sec.27l(1)(a) of “the .§ctF was 1also levied. on

account therex’ii§:5b.einpg–.ia”delay of eight months in
filing the ;said@Vreturns,. The authorities below

including the tribunal upheld the levy of penalty and

pit, is ithe ssaidK”order which is questioned in this

appeal: ” it is with regard to that portion of the

hs;.order there pehalty was levied for a period of about

if_eight months, this appeal has been filed.

i’4sl.Wefl have heard the learned counsel for the

dvappellant and the learned counsel for the respondent~

h”%,department and perused the material on record.

*3: