IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1158 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. K.J.MATHEW,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :13/08/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
I.T.A. No. 1158 OF 2009
--------------------------------------------
Dated this the 13th day of August, 2009
JUDGMENT
Ramachandran Nair,J.
The questions raised pertain to deletion of various additions by
the Tribunal in the block assessment of the respondent. Additions
pertain to even personal expenses. We notice that the Tribunal has
accepted the explanation based on evidence furnished by the assessee.
In our view, the questions raised are pure questions of fact and no
substantial question of law involved to entertain the appeal under
Section 260 of the IT Act. Appeal is accordingly dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
2