Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs Suresh Kumar Kakar
2010 Latest Caselaw 2194 Del

Citation : 2010 Latest Caselaw 2194 Del
Judgement Date : 27 April, 2010

Delhi High Court
Commissioner Of Income Tax vs Suresh Kumar Kakar on 27 April, 2010
Author: Badar Durrez Ahmed
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Judgment delivered on: 27.04.2010

+      ITA 128/2009


COMMISSIONER OF INCOME TAX                                      ..... Appellant


                                        versus


SURESH KUMAR KAKAR                                              ..... Respondent

Advocates who appeared in this case:-

For the Appellant            : Ms Rashmi Chopra
For the Respondent           : Mr Salil Aggarwal with Mr Ravi Pratap Mall


CORAM:
HON'BLE MR. JUSTICE BADAR DURREZ AHMED
HON'BLE MR. JUSTICE V.K. JAIN

1. Whether Reporters of local papers may be allowed to see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. The revenue is in appeal against the order dated 04.04.2008 passed by

the Income-tax Appellate Tribunal in ITA No.2479/D/07 relating to the

assessment year 2000-01. Two issues were raised before the Income-tax

Appellate Tribunal. One was concerning the validity of the proceedings

under Section 147 of the Income-tax Act, 1961 (hereinafter referred to as

'the said Act'). The other was on the issue of merits with regard to the

addition of Rs 24,77,000/- made by the Assessing Officer under Section 68

of the said Act. The addition had also been confirmed by the Commissioner

of Income-tax (Appeals).

2. We have heard the counsel for the parties. At the outset, we may state

that we have not gone into the issue of the validity of the proceedings under

Section 147 of the said Act inasmuch as we find that the Tribunal has come

to a correct conclusion on the merits of the matter. On merits, we find that

the points in issue are gifts totalling to Rs 24.77 lakhs made by the mother of

the assessee in favour of the assessee during the financial year 1999-2000.

The Assessing Officer rejected the contention of the assessee that these were

gifts made by the mother and held the same to be unaccounted income of the

assessee and made an addition of Rs 24.77 lakhs under Section 68 of the said

Act. The Commissioner of Income-tax (Appeals) examined the matter and

agreed with the findings of the Assessing Officer with regard to the

genuineness of the gifts. According to the Commissioner of Income-tax

(Appeals), the gifts were not genuine. One of the reasons, and strangely so,

was that gifts are normally given on the eve of some occasion and since

these gifts were not given in relation to any occasion, the same were

doubtful. We fail to understand the logic adopted by the Commissioner of

Income-tax (Appeals). We must keep in mind that this is a case of gifts

made by a mother to a son. Such gifts do not require any occasion and the

mother can make a gift to her son at any time.

3. Insofar as the identity is concerned, that is an admitted position that

the gifts were made by the mother to the son. With regard to the

creditworthiness, the assessee has been able to discharge the onus cast upon

him by furnishing the bank statement of his mother (donor) as also the

confirmation certificate from the mother confirming the said gifts. Once the

assessee has discharged the primary onus, which was cast upon the assessee,

it was incumbent upon the Assessing Officer to prove on the basis of a

cogent evidence that the transaction was not genuine. There is no such

evidence forthcoming. We find that the conclusions of the Assessing

Officer and the Commissioner of Income-tax (Appeals) with regard to the

genuineness of the transactions are merely conjectural and are based on

surmises and assumptions. Such conjectures and assumptions cannot take

the place of proof, once the assessee has discharged the primary burden

which had been cast upon him.

4. The Tribunal has correctly concluded that the authorities below had

ignored the fact that there was a blood relationship (mother-son) between the

donor and the donee; that the gifts are normally made by parents to children

through love and affection and do not necessarily require any particular

occasion; that the gifts in the present case were all made by cheques and

through banking channels. The Tribunal held that when the identity and the

capacity are proved beyond doubt and the source of the gifts was the mother,

there was no question of making the addition under Section 68 of the said

Act.

5. In the foregoing circumstances, the findings recorded by the Tribunal

do not suffer from any perversity. Consequently, no substantial question of

law arises for our consideration. The appeal is dismissed.

BADAR DURREZ AHMED, J

V.K. JAIN, J APRIL 27, 2010 dutt

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter