IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1067 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SHRI.K.K.BAHULEYAN,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :29/09/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I.T.A. No. 1067 OF 2009
--------------------------------------------
Dated this the 29th day of September, 2009
JUDGMENT
Ramachandran Nair, J.
Heard standing counsel appearing for the appellant. The
questions raised pertain to various additions made in block assessment
deleted by the Tribunal. We notice that even though credit entries were
denied by the creditors the assessee alternatively pleaded availability of
source of fund which was proved before the Tribunal. The Tribunal
accepted the evidence produced and deleted additions. We do not find
any substantial question of law arising from the order of the Tribunal.
Consequently, the appeal is dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
2