High Court Rajasthan High Court

Ramniwas Bansal (Agarwal) vs Deputy Cit on 7 May, 2003

Rajasthan High Court
Ramniwas Bansal (Agarwal) vs Deputy Cit on 7 May, 2003
Equivalent citations: 2003 133 TAXMAN 657 Raj


JUDGMENT

The following revised questions are raised in the appeal claiming that these are the questions of law and the appeal should be admitted in terms of these questions :

” 1. Whether a question of fact would not become question of law when there is no material to sustain the addition ?

2. Whether in the facts and circumstances of the case and in view of the provisions of section 158BB read with definition of ‘undisclosed income’ as contained in section 158B(b) of the Act of 1961 the addition under section 69C to the extent of Rs. 4,00,000 on estimated basis is justified without appreciating that neither any material was found in search nor any, material was brought on record by the revenue ?

3. Whether the order passed by the learned Income Tax Appellate Tribunal without following the decision of jurisdictional High Court in case of CIT v. Rajendra Prasad Gupta (2001) 248 ITR 305 and squarely applicable in this case is not violative of the principles of judicial discipline ?”

2. The admitted facts are that during search, the number of members in the family of assessee and the average expenses shown by the assessee on each adult member as Rs. 750 and on each child as Rs. 250 per month, is came to the notice of the assessing officer.

3. Considering the standard of living of the family and relevant years involved, the addition was made on account of low household expenses and that addition has been reduced by Tribunal to Rs. 4,00,000, thereby given the relief of Rs. 4,36,000.

4. Firstly, how much expenses incurred by the assessee on the household expenses is a question of fact. Secondly, considering the fact on record regarding the number of members in the family of assessee and their standard of living, it is also a question of fact and assessing officer can estimate the household expenses on this material, which is on record. Therefore, it cannot be said that the estimate is without any material on record.

5. No case is made out for admission of the appeal.

6. The appeal stands dismissed at admission stage.