High Court Karnataka High Court

The Commr Of Income Tax vs M R Anandaram (Huf) on 16 December, 2009

Karnataka High Court
The Commr Of Income Tax vs M R Anandaram (Huf) on 16 December, 2009
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA. BANGAq;OiR§:%.%A'

DATED THIS THE 16m DAY OF' DEC EMBER.   "

PREsENT_M-wA7'?  

THE HONBLE MR. JUSTECEA: K1... 3

AND

THE HONBLE MR. JUsT1<;1«: ARAVIN13: ii 'A

I.T.A NO: 138:2; 2oQw6  

BETWEEN

1.

 , '_ {By '£:TaV.1"iVv.1L\#I.\V/'.Séé;haQ_haia. Adv.)

 ;AND: _ V' _
'I:\¢I..z€*;riéi1{r:i»ar'c:.L;§{fi.. (HUF)

The C0mm.issi0ne1'*'0f f V _  _ AV :
Inc0me¢Ta;x_.  _C.R=.:_BL1;i1idng.,   .. _ 

Queens'Roei;j§1,--_'_ ~ ' _   
Bangi1101jé'  "560.  "  V '\

The Dépigty C'iQ'I11_:1'1iusTsi0nerVV"
0f. Ir1c0me --té:x:_. 'C»eiV1f£_i"aI 'C'irCie--2(2) ,
C . RVBU ildin  Road.
Banga_10re. ' _  

003111 Hc,a1s§:.'TGoku1

V'  I{.By,_$f'i.A.Shankar, Adv.)

 -V Mathikkere'.
 "Banga1ere.

Respondent:

$7/.

Appellants:

i\J

This Appeal is filed Under Section 260~A of IIIVCOIIIG
Tax Act, 1961 praying to allow the appeal and set aside

the order passed by the ITAT £117 at
No.2355/Bang/2004 dated ozmoazooe Confirmiiig—–.t_I1e_’_
order of Appeliate Commissioner and confirriithe-.order_
passed by the Deputy Commissioner offiicomeii.

Central Circle W 2(2) Bangalore.

This appeal coming on for I:’1earing,.”_~Atl1is

MANJUNAT!-I J, delivered the_’follow1″ng:V 3_
JUDGMENQ; T

The preseriti-i_ “revenue

challenging the order -1Vfo’.’fiiI3.5l5/Bang/2004

passedlViv..Aby 2~’l6–2006. The appeal was
admitted onfolioiyingl._s’u.h.stantial questions of law:

f’Whether__i__/_10″”‘ amount of Rs.220 lakhs

declaredvby the assessee has its income

deri”»teC1ui°rom agriculture should be accepted
‘despite-.V_*iihe assessee not producing any
‘evidence to show the actual expenditure

* «.__incurred for generating such an income nor

6?’.

producing any evidence to show that

income was derived by the assessee

sale of products grown in these

lands and consequently rec:’ordled« a’-,pe.;rv.ers_eV V’

finding’?

2. Whether the Appe1i’a_te~._yAuthorities’?were”

correct in not examinyinef.tl1’e_V evildenvcpeyin
support of the tiha§wt.he_’a’s’sessee had
agriculture incorne ..’–V–~Currer1t
aSS6SSII1:€17il# ‘_\rea1§f_ any

materialinis-ii–ppoi’t_1’o.f s-1L1eh a claim and by

relyingi’ mere conjectures and surrnises of
orders_ pa.sVse’d.Vfo.r”earlier years when each

assessment’ yea.r”wfas a separate entity and

yjespecially A. V when agriculture income

defienvded on various uncertain

“‘cir’c_u1r£sAtances like water. weather, material,

‘yield. marketability of the product.

acceptance of the product etc. when

it . there was no evidence to support such a

claim and consequently recorded a perverse

finding?

3. Whether the Appellate .Aut_hori_ties”

correct in holding that it

has estimated the agriculturelincomeof

assessee by consideififig. the’ ‘ev_i.der:.bceVVV

collected for the earlier…”assessment»._.year
when the assess’ele_has any
evidence __to was
irnproVe;i”I1e%jt” int, the farm,

excess v1’a.n’d ‘ broju _ under agriculture

ovperatiorrh iiftcrease in productivity and
increase .in=.””prices-.,_o.f agriculture produce

comfaared to . pr~s:Vio_us year’?

Appellate authorities were
correct_ in reversing the finding of the

it officer that the Conclusion that
v_.=threl’.V’e§{cess agricultural income declared

” _l:y the assessee was nothing but income

of the assessee chargeable to tax under

.6″

the head ‘Income from other Sources’,

income derived by the assessee fr0m_.c{there.’ 1′

sources?”

2. During the course of iteevzes

to our notice that in respect*v–efw–the es–sesSee for he

the earlier Year of theiee”‘Cb:urt in
I.T.A.No.420/2001 datede a1L1§ h:afe’_’remanded the
matter only from
selling the’ the yield of 150 nuts
per tree per’ order of the
Tribunal in reespeeteof fruits. In View
of the sarne._ the eeeunsel for the revenue

Cc3I1_te11ds”‘t”th2it’the presetit case also requires to be

ti) Officer to consider the Value

cdcontit. -tieerived by the assessee during the

,y’ear*’teking the yield as 150 nuts per tree per

aft/’

3. Per contra Mr.Shankar, learned C0Un.’§€’}–.’fQ.1j:’ffi§}’4

assessee contends that there is no nece.ssiut’y.Vv this ”

Court to remand the matter to izemconsfider

the coconut as the documents had been”iA’produ:ice.d

before the First Appellate AutV1:i’oriity_toVshoiavdthevgrnaritet

Value of the coconut v.%asi-not._aVai}_ab1e in the case

remanded earlier, At the papers, we –

notice that rate of each
coconutat Rsita assessment year
and recognised Government

organisation has ‘s.how’i:..i.i1 its sales statistics the value

«of oo;eo:itatVVpat i{s’;6,[_:_¢per nut during the relevant period.

Based same the first Appellate Authority has

accepted’ tth’eV..a’vva1uat.ion shown by the assessee. The

“same ~is”‘;a1so confirmed by the Tribunal. As rightly

out by Sri.Seshaeha1a, if the Appeliate

€79/to

Authorities had no occasion to Consider the”‘*sa1e’s4

statistics maintained by the Government V’

we could have remanded the m:attfe1’«.to’l_ithel

Authority for fresh considerationl’i_n’–_the

also. Since such exercise
Appellate Authority ‘in it ahlclwhlich has
also been confirmed Authority.
we are of the to remand
the matter to Consider the value
of the assessment year.

Therefore’ we “any merit in this appeal.

Aooordinglylllll the order of this Court in ITA

. dated 1l:l2–2007 the present appeal has to

be d_istmi..s’se’d. – . V

4. ,,,,’\We:”‘have also raoticeci that in all there were 18

it Vttappealslfloefore the Commissioner of income Tax

‘(A-rppeals) but as against. 18 appeals, appeals are

45/

preferred only in 10 matters by revenue.

remaining 8 matters the revenue has not Chal_l;enge(}–.:tifie_j_ _

orders passed by the authOritieSt”>V.A.}.} appeals W

before CIT{A) were filed by the :_t:ae:0\ivne’rls”‘

agricultural lands and the agricultural’
divided as per their respective if the
revenue has acceptedvtlieO14aerfsp:.pf”tlieCIT(Appeals}, in
respect of few permitted to

challenge ir3.’ceii1e in respect of the

remaining edsafivners. _lI’n_’view of the same the present
appeal

ts ii sd/~
iiiii IUDGE

Sd/-

Itux3E