IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1374 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SHRI.S.RATNAM PILLAI,
... 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 :25/09/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I.T.A. No. 1374 & 1395 OF 2009
--------------------------------------------
Dated this the 25th day of September, 2009
JUDGMENT
Ramachandran Nair, J.
Heard standing counsel for the appellant. On going through the
appellate orders and after hearing standing counsel for the appellant we
find that the questions raised pertain to part disallowance of inflated
purchases, deletion of certain additions, etc. All the questions raised
pertain to findings of fact of the Tribunal. Since no substantial
question of law arises from the order of the Tribunal, we dismiss both
the appeals filed by the revenue.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
2