IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1042 of 2009()
1. THE COMMISSIONER OF INCOME TAX,COCHIN.
... Petitioner
Vs
1. M/S.TOJA TYRES & TREADS PVT LTD.,KALADY.
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :19/03/2010
O R D E R
C.N.RAMACHANDRAN NAIR & P.S.GOPINATHAN, JJ.
---------------------------
I.T.Appeal No. 1042 OF 2009
--------------------------
Dated this the 19th day of March, 2010
J U D G M E N T
Ramachandran Nair, J.
The question raised in this appeal is whether the Tribunal was
justified in cancelling the set off of undisclosed income estimated on
protective basis against carry forward of losses. It is seen that the very
same income was assessed on a regular basis in the hands of the
assessee namely Tolin Rubbers (P) Ltd., which was cancelled in appeal
by the CIT (Appeal) in an appeal filed by the said assessee. Since
substantive additions are cancelled in the hands of the other assessee,
the Tribunal held that the assessing officer was not justified in setting off
the amount assessed on protective basis against carry forward of losses.
It is seen that in connected cases the CIT (Appeal), cancelled the
assessment made on protective basis. In any case since the addition
itself is cancelled in appeal filed against the assessee on protective basis
in the case of Tolin Rubbers (P) Ltd, we do not find any substantial
question of law arising from the order of the Tribunal.
Consequently appeal is dismissed.
C.N.RAMACHANDRAN NAIR
(JUDGE )
P.S.GOPINATHAN
(JUDGE )
vps
Crl.M.C.No.
2
Crl.M.C.No.
3