IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1302 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. POPULAR AUTOMOBILES,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/11/2009
O R D E R
C.N. RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
----------------------------------------
ITA. No.1302 OF 2009
----------------------------------------
Dated, the 24th day of November, 2009
JUDGMENT
Ramachandran Nair, J.
On going through the Tribunal’s order and after hearing
the Standing Counsel appearing for the appellant and counsel
appearing for the respondent, we find that all questions raised
pertain to additions deleted by the Tribunal mainly on the sole
ground of alleged undervaluation of stock transfer. We do not
find any substantial question of law arising from the order of the
Tribunal wherein the deletion of additions made are only on facts.
Consequently, the appeal is dismissed.
C.N.RAMACHANDRAN NAIR
JUDGE
V.K.MOHANAN,
JUDGE
kvm/-
-:2:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..