Citation : 2010 Latest Caselaw 4744 Del
Judgement Date : 7 October, 2010
#4
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ ITA 1550/2010
THE COMMISSIONER OF
INCOME TAX ..... Appellant
Through: Ms. Rashmi Chopra, Standing
Counsel
versus
RAMESH KAKKAR ..... Respondent
Through: None % Date of Decision: 7th October, 2010 CORAM: HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE MANMOHAN
1. Whether the 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 the Digest?
MANMOHAN, J
1. The present appeal has been filed under Section 260A of Income
Tax Act, 1961 (for brevity, "Act") challenging the order dated 8th
September, 2009 passed by the Income Tax Appellate Tribunal (in short
"Tribunal") in ITA No. 1178/Del/2009, for the Assessment Year 2005-
2006.
2. In the present case, the Assessing Officer has made an addition in
the respondent-assessee's income solely on the basis of DVO's report.
However, in Commissioner of Income Tax Vs. Shri Bajrang Lal
Bansal, ITA No. 182/2010 decided on 20th August, 2010, this Court
has held that it is settled law that the primary burden of proof to prove
under-statement or concealment of income is on the revenue and it is
only when such burden is discharged that it would be permissible to
rely upon the valuation given by the DVO. It has been further held that
in any event, the opinion of the DVO, per se, is not an information and
cannot be relied upon without the books of account being rejected.
3. Keeping in view the aforesaid mandate of law in Shri Bajrang
Lal Bansal (supra), the present appeal, being bereft of merit, is
dismissed.
MANMOHAN, J
CHIEF JUSTICE
OCTOBER 07, 2010 rn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!