High Court Kerala High Court

The Commissioner Of Income Tax vs M/S.Aiswarya Trading Co. on 24 March, 2010

Kerala High Court
The Commissioner Of Income Tax vs M/S.Aiswarya Trading Co. on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 693 of 2009()


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

                        Vs



1. M/S.AISWARYA TRADING CO.,KUTTANAD,
                       ...       Respondent

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

                For Respondent  :SRI.A.KUMAR

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

 Dated :24/03/2010

 O R D E R
    C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
==================================================
                 I.T.A.693 of 2009
==================================================
       Dated this the 24th day of March, 2010.


                     JUDGMENT

Ramachandran Nair, J.

1.Heard standing counsel for the Revenue, which

filed the appeal and Adv.Sri.A.Kumar appearing

for the respondent assessee.

2.The question raised is whether the Tribunal was

justified in changing the pattern of addition

from Rs.10 fixed by the officer per litre of

arrack sold and confirmed by the C.I.T (Appeals)

to a lumpsum addition of Rs.1,00,000/-. Even

though the Tribunal is free to fix the income on

a rational basis, if accounts are not acceptable,

we feel that the facts in this case are peculiar

because, the assessee conceded net income at Rs.6

per litre from arrack business. However, the

ITA 693/09 -:2:-

assessing officer rejected the offer and fixed

the net income at Rs.10. Even though the income

fixed got confirmed in first appeal, the Tribunal

reversed the same. The Tribunal, however, has

not stated the basis on which it estimated the

addition at Rs.1,00,000/-. In fact, the Tribunal

itself has stated that, for the preceding year

the income fixed by the Tribunal was at Rs.10 per

litre. Counsel appearing for the assessee

contended that profit vary from year to year and

therefore the same rate of profit may not be

obtained in succeeding years. In any case, we

notice that the assessee itself has offered for

assessment net income at Rs.6 per litre of arrack

sold. However, since the assessee is dragged at

three levels of appeals, we feel that the

assessee is entitled to some relaxation even from

what they have offered. We, therefore, allow the

appeal in part by reversing the order of the

ITA 693/09 -:3:-

Tribunal and by directing the assessing officer

to estimate net income at Rs.5 per litre of

arrack sold and demand tax from all the parties,

in accordance with law.

C.N.Ramachandran Nair, Judge.

sl.                     P.S.Gopinathan, Judge.