IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 739 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SMT.A.P.BEENA,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.ABRAHAM GEORGE JACOB
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :01/06/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
I.T. Appeal No.739 of 2009
....................................................................
Dated this the 1st day of June, 2010.
JUDGMENT
Ramachandran Nair, J.
Heard Senior Standing Counsel appearing for the appellant and
counsel appearing for the respondent. Appeal is filed against orders of
the Tribunal sustaining first appellate authority’s order cancelling
penalty levied under Sections 271D and 271E of the Income Tax Act
for violation of Section 269SS and 269T of the Act. It is seen that first
appellate authority cancelled the penalty only because purchases are
from another sister concern owned by respondent’s husband.
Accepting the explanation of the assessee, first appellate authority
cancelled the penalty which was confirmed by the Tribunal on second
appeal filed by the department. We do not find any substantial
question of law arising from the orders of the Tribunal because on facts
both the appellate authorities found that there is no likelihood of any
evasion of tax on account of the technical breach committed by the
respondent in paying cash for the purchases. We, therefore, dismiss the
2
appeal. However, we make it clear that our judgment applies to the
peculiar facts of this case only.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms