High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Jupiter Bio Science Limited on 1 August, 2008

Karnataka High Court
The Commissioner Of Income Tax vs M/S Jupiter Bio Science Limited on 1 August, 2008
Author: V.Gopalagowda & Nagaraj
11? THE HIGH COURT 0? KARHATAKA
CIRCUIT BEECH AT GULBARGAH.

FRESERT

mm I-IOIPBLE me. Jusmcm v. Vaopgjga  é 

mm Hozrnm ma. wancfi 
vamp mm mm miizé QkA§:{§asr 2968*

 

2. The cammissiajzzgfibf 
{).R.Bt1i1..d..i11g.:,  "  
Gulbaifga. 

2. The Assi-23,332: Ca$m.15;1i$si:3§1s:'cf II1CGII}.6~TaX,
Ciireztic--1,  % _ '. 3  
C.R.¥3m'ldir1'g 

 _ A Gujbégrgga. V ...Appe11ants.

 gg;kY%32:; ;a§a;%;$;*r:~:n:, A.D'J.}

V  Jufiiifif B_'i97sC§£:1c& Limited

 '  Eugastiéél Areag
 " .  &..R¢spo:1dcnt.

   {BY$R:. A. S£iA1\§I{AR, A£}'\.2".}

   Hisomc Tax Appeal is filad t.1[s.;26{)A <:.1fI.'i'; Act,
 V  19*51'*£a3 farmulatfi the substantial quesfienfi af iaw statad 1:5
 _"t;h2:: {app-cfai and allow the appcai and set: asidb the: orders

\\V/



13

cansideratisn by the Assessing Ofiicar. Thersfigre, the same
have bean m«appmc:a€':éd by both the Appellate Authorities

 recorded valid and cogent reasens, the same are zsigher

shown as mmneous or error in law by "£ha;'_rr;%§;en*:3.c"<:f§§:1i'i;éE:§&'€63i

answer the absve substantial quéstfign of'v£a2v.fI"gimé§i«--v:z1 this » "

case in its favcur and thexjgfare    samtz
used not be answered in ité   u  

'%'. Szi AI'avind,;  'far appellant in
justification of tfi{':V   by the Assessing
Officer   a strong refianczs
under the prfiuazfisioizs 1% 28A, QSAA and 2&3 of the
Karnatakag. Sage-sL""Pa§:h  cvzmiiending that the check
   $tate Gcnzammfirnt. 'F116 relevant

pz*0v'i3iéI3.jsV '€;f::V's;:_e:c?i;:;:%I;§.i.~38-A62} and clauses are: cxtractad as

T' V .  3§'E'3;'$'¥_¥Ii'1d€17__

"  "€12;  csévncr :31' per*s§:1»-i3:1-cham at' a gems vehicie:

   book % aasc ma

     

?--'A!;;0

,'  ':  4'



Pradesh ta Kagnataka Stats fer which tn: Karnataka 

entitled ta recevrsr the cemrai sales tax under the__   _

of 1:11: Centrai Sales Tax Act. Thez'cf:31'§: ,mthc it?"-¢;:;i*:ié=i}§i..  ., 'V 

fer the Revenuc submits that the  izficifidédé' 

Assessing Officer in his ()E'd€I' an:.¥; t21e atfimzé ;1rcV-ariséieyzzsw grgme  w

KS'? Act am nut mftrrsd, but the :j'u:s_§§:ifis s ¢¢ :<m-xusion
in suppart 0:' the finding  him, Whe has
rightly mid that thgge is  an record
prcrduced by mg.    acquired these
mashine1'ies, --b§;  gupplifirs situated 11':
Andhra Px*é{:icjs§}   ~ is Cfitifltfiii for ms relief as

prayed in its 1'eti;:*:1s.V' -_ * '

  caunséz Sri. Aravind me ralieé on an

unréipggfiggi  af this Ceurt in the $333 of THE'

 

aa;€;%&%k as zmcm mx. mmgwm Am

  ms. zaps 135., mmasaaz in 1.215.

   5333591 aw 1.9.3. zaasszzaaaz étspased  at: web

 '   209'); igherein this Court has ciearly mid that 3.

\N//



19

machincrlcs alleged to have been purchasscl 

suppliers situated in Secundarabad. Ekgain by ana _t§iéI*5 

dated 23022004, 116 has specifically di;'§?Ct€d{i1€~jé;$$§5%'S?-§€_:'4 '= 

ta furnish the details regarding the moéig 

the suppliers in rcspect of maétéxgeriérs, an 

persarzal appaarance was made by    RV.
Rag an behafl of ma: assesseg' Nd'.  furnished by
than: as diracted  t_:'v3:  that" Even an
12.93.2004

t..I’3.ay:_. fifoduce evidence
rewrding machjnéjiéa ” did not furnish the
details (fate or!’ payment and bank
details and f1i#’f?§+§tTF..V Jtlw Assessing Qificer has
a<:1;c4_i..v.;:*r*.<-,j_sscd_.»«.%§.' 1__%'e:'tt:§:' cmmpanics from whem the

maéhjlxéfisszfi have been pmthased by the a5sessce

Z319c0nfn"®;'«Vfh§'$é}e$=§'ade to tilt': assesses mitt: a sakes tax

_ éata at' paymfint, date 9:' deli-vary and aim –

Csmpifie mature and descriptien of the mazzkzinéries.

fit) {ianfnmatiofi came from 2116 two Ci)I2{I}}8I1i€S, cafling

'V A' hfltizem ta fumish £113 details anemer rcmin at 16 gr

piacfid reiiance upen the unreported judmant r@fczf;i:. §'.§o

supra in support of his legal submissien that the

assesses fez' having acquired machinaxfigs whicrfiis ;§:<.§v8,b1§:" " ~ 2

property rims about more than Rsw6.di»'..} CZ':_'§'1'3i"t?:S

supported by acceptabls dacifizigntéifgf'
documsnts am rmt predufzed by e,vsse 3Se:e ':'Ab§f§'ore the
assessing Officer. Th: a fact ffidizzg
authcrity on aypmfifiaficn ibf C'¥'id€i'1'1C€ an
racers! has ffiC{?Yx'i€'§§ pf' ii{§1di12g that new
pmductian at Ecietails as czalled far by
him in justificaxiofi gm furnishing the relevant
matafial kzfcniiaifien bank the cheques were
§$$u§§ it for having purchased 31:

m§3′.c1’1i:§,é:$§.e$–v and Whfi has encas-had would have

,_g¢$n ri&fiiécte$g’i}i9ij’;t%2.iic!’;3:ass bank is? issuance of chaquss ts {has

_ is ;a..fé.¢::t,v the same is 130% predated by the assessse,

“tbs Assessing Qmcer has ma that the assesget

‘j:#;,3 3f’ ‘1::6V 1?: pI*€3’V€d its claim as required in 13.33.? as the burdsn af

:5 upon it ta jusfify €113 aiaims. Thfiffiffiffi. thfi finding cf

\;\V/

sgtztfich – . V ‘

fact. recorded by the Assessing Officsr an the corfgfiafian

Eettazs said ta have bsen. issued by the $upplie;’$5é_:”§é§?Ii§_{:f’:__j:. _

refemed to by him in his order at pagg #30. ”

Am1cxurs—C hcferc us, the same rsads’-as =_jé1;£1<tIe:';'»._ V

'The above zwo who
supplied machinerém to my " ma)
crores ofmpees. 9' a sales wQzt?2v.¢r0z'es are .mm:Zé
to a single wmpang, 'Kl. "to
supply the equipments ether also. It
is surprising to rwta thzzt is
carrying on such' 5,; bigfvélzzrrze' of.;b2zsir;e:ss is Hat

1 hauls' czzsgs "€I$S;€SS£€ ccrnpcmy
itseif' taféfie éf'–nay? obtained from
the cernpan z'é:§'v:Lrf:e.V}~.,xv:ze:;:£?«_5z:=ld– tfze macfzineries ta
them. has dE$.9 mt iimte. The asserssee
was Said ._a"bou€'~.._t}e:zé= re*£ui*'s2£?:g of Eezters of {ms
and czskgd to figmish the carrect address and alsa

The letters filed by the

. iasséssege' 9?: " 1.2, 03, 04 flwugh beam Setter pads of
iP2e'tze§o' it is interesting in note that even

é'.:;9¥'__ :eze§:m4ek%% zzumker or stature cf the

who sigrzsé the letter new

_ avaizabsé.' !'?"i this Isacficgreurzd rezurras afZe£€erg by

give rise $0 Q recssonaabée
t?m€__ €929' fimsacfierzs are :29: nermaf and the

"«é:::3$e;s:~see wants to minis the reaifacas'.
Tim' fmding of fact remrdcd by ihfi Assessing Officer in

1 . . _ fiétfifcr is 2311 wager appreciation of lsgal @'1:"i.-dance an recgzfl

'M,/"

faregoing reasons can the substantial question in faszourfi

revenue, then’-: is I10 need for us :0 remand the c_as%c”tUV.’ffi1i=:

Assessing Qffieer far his i’€=€QIi$§dCI’atii’.)I_3 …. .. ‘

1?. For tha aforesaid raassns subzzflimfial (‘;i;:*?::§s*;ti’0:i’1~..<§!'v '

Raw wouid €iI"iS€ and 1:113 same is 'iii. fa2:;{§u§*';§<§fVVthe
revenue:-:. We allmv tm ._§¢§':é;:id€'t£1€vViE1ii:§ugned
erdsr passed by bathjhc: and restate
tha arder of the Cfiicéffi'; ~.

Sal:

….. ‘
3i3i1”&§e