High Court Kerala High Court

The Commissioner Of Income Tax vs K. Chandra Babu on 8 January, 2009

Kerala High Court
The Commissioner Of Income Tax vs K. Chandra Babu on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 200 of 2002()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. K. CHANDRA BABU, LETHA HUT,
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)

                For Respondent  :SRI.K.VINOD CHANDRAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/01/2009

 O R D E R
        C.N.RAMACHANDRAN NAIR & P.N.RAVINDRAN, JJ.
         ======================================
                      I.T.A.No.200 of 2002
         ======================================
             Dated this the 8th day of January 2009

                           JUDGMENT

The appeal is filed against the order of the Tribunal

disposing of block assessment completed under Section 158BC

read with section 158 BD of the I.T.Act, 1961.

2. We have heard the learned standing counsel appearing for

the appellant and the learned counsel appearing for the

respondent.

3. The respondent was an employee of the State Treasury

Department. Based on the search conducted in the premises of

the respondent’s relative, notice was issued proposing block

assessment on the respondent. It is seen that except for one year

for all the other nine years in the block period, the department

had no case that the assessee had any income other than the

salary income which is below the taxable rate. Therefore the

dispute pertains to only one year that too pertaining to the sale

of property. The Tribunal allowed the assessee’s claim because

the only evidence of receipt is the one gathered by the

department from the books maintained by the assessee’s relative.

The assessee has furnished documentary evidence including bank

I.T.A.No.200 of 2002 2

records pertaining to sale proceeds received by him on the sale of

the property. The Tribunal was also not satisfied that the data

gathered during the inspection was sufficient to assess the

respondent on this income. We do not find any substantial

question of law arising from the order of the Tribunal.

Consequently the I.T.Appeal is dismissed.

C.N.RAMACHANDRAN NAIR, JUDGE

P.N.RAVINDRAN, JUDGE

css/