IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 298 of 2007()
1. P.A.MUHAMMED NOUFA; ISMAIL ENTERPRISES
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/02/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
S.T.Rev. NO: 298 OF 2007
-----------------------------------------------------------------------------------
Dated this the 17th February, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
Revision is filed by a major dealer in cashew who has
substantial turnover. During inspection no books of accounts
were found available. When stock variation was noticed petitioner
admitted the offence and compounded the same by remitting
compound fee. Assessment is consequently made by estimation
turnover. This stands modified in the first round of appeal. Even
before the Tribunal petitioner did not canvass for acceptance of
books of account. Balance is only estimation of turnover made by
the assessing officer and modified in first appeal. On facts Tribunal
did not find any ground to vary the addition. We do not find any
question of law arising from the order of the Tribunal.
Consequently revision is dismissed.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
2
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: