IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1641 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. HOTEL RELAX PARK, MANJERI.,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.T.A.SHAJI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :23/12/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
P.Q.BARKATH ALI, JJ.
....................................................................
I.T. Appeal No.1641 of 2009
....................................................................
Dated this the 23rd day of December, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard Standing Counsel appearing for the appellant and Adv.
Sri.T.A.Shaji, appearing for the respondent-assessee. After hearing
both sides and after going through the order of the Commissioner
issued under Section 263 of the Income Tax Act and the order of the
Tribunal, we do not find any substantial question of law arising from
the order of the Tribunal because the Tribunal found that the Assessing
Officer estimated the turnover and therefrom worked out the net profit
on an estimation basis. It is seen from the assessment order that as
against a loss of Rs.5 lakhs and odd returned by the assessee, the
Assessing Officer has computed net income at Rs.3,95,310/- and has
raised a total demand of above Rs.2 lakhs. It is seen that the officer has
also proposed penalty under Section 271(1C) and 271B of the Act.
We are of the view that the Tribunal rightly held that there was no
justification for the Commissioner to interfere with the assessment in
2
proceedings initiated under Section 263 of the Act. Consequently we
dismiss the appeal.
C.N.RAMACHANDRAN NAIR
Judge
P.Q.BARKATH ALI
Judge
pms