I.T.A. No. 890 of 2008 (O&M) (1)
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
I.T.A. No. 890 of 2008 (O&M)
DATE OF DECISION: 3.8.2009
Swaraj Engines Limited ..........Appellant
Versus
Commissioner of Income Tax, Chandigarh ..........Respondent
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present:- Mr. Pankaj Jain, Advocate
for the appellant.
****
ADARSH KUMAR GOEL, J. (Oral)
1.. The assessee has preferred this appeal under Section 260A of
the Income Tax Act, 1961 (for short, “the Act”) against the order of Income
Tax Appellate Tribunal, Chandigarh Bench dated 11.7.2008 passed in ITA
No. 208/Chandi/2006 for the assessment year 1996-97, proposing to raise
following substantial questions of law:-
(i) Whether on the true and correct interpretation of the
provisions of Section 147 of the Income Tax Act,
1961, the initiation of the proceedings in pursuance to
the judgment of CIT Vs. Sterling Foods (1999) 237
ITR 579 (SC) is covered within the words “reasons to
believe”?
(ii)Whether under the facts and circumstances of the
case the Tribunal order is sustainable in having
disregard to the judgment of Co-ordinate Bench?
I.T.A. No. 890 of 2008 (O&M) (2)
2. Learned counsel for the assessee does not press question (i)
and with regard to question (ii), he says that matter has been dealt with by
the Tribunal in para 9 and his contention was wrongly recorded. His
contention was that interest income, if not covered under Section 80-I was
required to be taken into account as income from business or from other
sources and was required to be taken into account after making
adjustment of the interest paid.
3. The grievance of the assessee is, thus, against error in
noticing argument. The remedy of the assessee for such grievance is to
move Tribunal itself. No substantial question of law arises for
consideration under Section 260-A of the Act.
4. The appeal is disposed of.
(ADARSH KUMAR GOEL)
JUDGE
August 03, 2009 (DAYA CHAUDHARY)
pooja JUDGE
Note:-Whether this case is to be referred to the Reporter …….Yes/No