IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1802 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. KANCOR FLAVOURS & EXTRACTS LTD.,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :05/01/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
I.T. Appeal No.1802 of 2009
....................................................................
Dated this the 5th day of January, 2010.
JUDGMENT
Ramachandran Nair, J.
Question raised is whether the Tribunal was justified in
confirming the order of the C.I.T.(Appeal) cancelling the block
assessment for 1992-93 to 1997-98. After hearing Standing counsel
appearing for the appellant and on going through the Tribunal’s order,
we notice that income assessed in block assessment is nothing but
agricultural expenses wrongly allowed in regular assessment. We are
of the view that the lower authorities rightly held that the assessment is
not based on any material or information obtained in the course of
search as required under Section 158BB of the Income Tax Act.
2
Consequently we uphold the order of the Tribunal and dismiss the
departmental appeal.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms