Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Rajasthan High Court - Jodhpur

Pr. Commissioner Of Income Tax Central vs Smt. Daksha Jain on 4 July, 2019

Bench: S. Ravindra Bhat, Pushpendra Singh Bhati

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
                 D.B. Income Tax Appeal No. 125/2017

Pr. Commissioner Of Income Tax-Central, Jaipur.
                                                                   ----Appellant
                                    Versus
Smt. Daksha Jain, W/o Shri Virendra Modi, Adarsh Nagar, Sirohi.
                                                                 ----Respondent


For Appellant(s)          :     Mr.KK Bissa, Sr.Standing Counsel for
                                Income Tax with Mr.GS Chouhan.
For Respondent(s)         :     Mr.Hemant Bhati for Mr.Sanjay Nahar.



     HON'BLE THE CHIEF JUSTICE S. RAVINDRA BHAT
     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Order 04/07/2019

1. Various questions of law with respect to dis-allowance and additions made in the course of re-assessment proceedings are urged by the Revenue in its appeal under Section 260A of the Income Tax Act, 1961 (for short, 'the Act')

2. The search under Section 132 of the Act was conducted in the assessee's premises on 10.2.2010. This resulted in notices under Section 153A which culminated in search assessment orders for block period between assessment years 2004-05 to 2010-11. The additions made were on identical grounds i.e. business loss, claim for dis-allowance of interest of substantial amount, additions made on account of unexplained cash entries in the bank accounts, etc.

3. The ITAT noticed inter alia that all the additions were not based upon any fresh materials seized during the course of search. That was the first ground for setting aside the order ; the (Downloaded on 06/07/2019 at 10:20:01 PM) (2 of 2) [ITA-125/2017] ITAT also considered and decided in favour of the assessee on the merits of the additions.

4. The approach of the ITAT of setting aside the search assessment on the ground that no fresh materials was seized or discerned in the course of search is correct and conform to the view taken by the Delhi High Court in the case of Commissioner of Income Tax (Central)-III vs. Kabul Chawla reported in 380 ITR

573. That judgment has been followed by various High Courts including this Court.

5. Consequently, no question of law arises. The present appeal is accordingly dismissed.

(DR.PUSHPENDRA SINGH BHATI),J (S. RAVINDRA BHAT),CJ 38-SPhophaliya/-

(Downloaded on 06/07/2019 at 10:20:01 PM) Powered by TCPDF (www.tcpdf.org)