Allahabad High Court High Court

Shri Ganesh Rice Mills vs Commissioner Of Income-Tax on 20 July, 1989

Allahabad High Court
Shri Ganesh Rice Mills vs Commissioner Of Income-Tax on 20 July, 1989
Equivalent citations: 1989 180 ITR 288 All
Bench: K Agrawal, R Gulati


JUDGMENT

1. Having heard counsel for the assessee and that of the State, we find the following as a statable question of law :

“Whether the Tribunal was in law entitled to confirm the addition of Rs. 89,273 in the Chuni.-Bhusi account ignoring the fact that complete quantitative account was available before the Tribunal ?”

2. Consequently, we direct the Income-tax Appellate Tribunal to prepare a statement of the case and to remit the same to the High Court for its opinion.

3. Other questions raised in grounds (ii) to (v) are only different aspects of the same question. We, therefore, reject the application of the petitioner for calling for the statement with regard to questions Nos. (ii) to (v).