IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1517 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SHRI. MOHAN J.PALLAN,PALLAN HOUSE,
... 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 C.K.ABDUL REHIM
Dated :27/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.1517 of 2009
....................................................................
Dated this the 27th day of August, 2009.
JUDGMENT
Ramachandran Nair, J.
Questions raised in our view are pure questions of fact because
the first appellate authority as well as the Tribunal accepted assessee’s
explanation with regard to various loan credits. In fact, on going
through the Tribunal’s order we find that the assessee himself gave
statement at the time of search about the loan availed by him from
various parties. Later documents were produced to substantiate the
claim and even though there is deviation between oral statement of the
assessee and documentary evidence later produced, the lower
authorities accepted the documentary evidence and deleted the
additions made in the block assessment. We do not find any substantial
2
question of law arising from the order of the Tribunal. Consequently
appeal is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms