IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1147 of 2009()
1. THE COMMISSIONER OF INCOME TAX, COCHIN.
... Petitioner
Vs
1. MATHER PROJECTS & CONSTRUCTIONS,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.V.J.JAMES
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :08/02/2010
O R D E R
C .N. RAMACHANDRAN NAIR &
P.S. GOPINATHAN, JJ.
--------------------------------------------
I. T. A. No. 1147 OF 2009
--------------------------------------------
Dated this the 8th day of February, 2010
JUDGMENT
Ramachandran Nair, J.
Heard standing counsel appearing for the appellant and counsel
appearing for the respondent-assessee.
2. The first question raised is whether the market value fixed by
the assessing officer over the sale price declared by the assessee for the
sale of built up area to the sister concern is sustainable. Before the
first appellate authority and before the Tribunal the assessee took the
stand that constructed area sold to sister concern was not full and
complete and it was only partly completed and so much so as against
the market value of Rs. 1500/- per sq.ft., the assessee charged only Rs.
500/- per sq.ft. We notice from the Tribunal’s order that Tribunal only
remanded the matter for verification of sale agreement and sale deed to
find out whether the assessee’s claim is genuine or not. We do not
know why the Tribunal did not verify the documents by themselves.
Even though we do not want to disturb the Tribunal’s order, standing
2
counsel objected against the fetters introduced by the Tribunal in their
order prohibiting the Officer from conducting enquiry. Since the
transaction is between sister concerns, the Officer is free to conduct
enquiry as to whether the purchaser concern has really made
investments to make up the completion of construction of the building
purchased from assessee. Therefore while confirming the order of the
Tribunal, we modify the same making the remand open.
3. So far as the next question raised is concerned, we notice from
the Tribunal’s order that they were satisfied that there was no excess
leasehold charges debited by the assessee in the P & L Account. Since
the Tribunal’s finding is purely one on facts, we do not want to interfere
with the Tribunal’s order on this issue. Therefore appeal on this issue
is rejected.
Appeal is therefore disposed of as stated above.
(C.N.RAMACHANDRAN NAIR)
Judge.
(P.S. GOPINATHAN)
Judge.
kk
3