Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax vs Shri.M.Shanmugham
2021 Latest Caselaw 16178 Mad

Citation : 2021 Latest Caselaw 16178 Mad
Judgement Date : 9 August, 2021

Madras High Court
The Commissioner Of Income Tax vs Shri.M.Shanmugham on 9 August, 2021
                                                                                  T.C.A.No.930 of 2013

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 09.08.2021

                                                        CORAM :

                                   THE HON'BLE MR. JUSTICE T.S. SIVAGNANAM
                                                          AND
                   THE HON'BLE MR. JUSTICE SATHI KUMAR SUKUMARA KURUP

                                                  T.C.A.No.930 of 2013

                  The Commissioner of Income Tax,
                  Chennai.                                                    ... Appellant

                                                           Vs.

                  Shri.M.Shanmugham
                  No.20, 2nd Street, Jai Nagar,
                  Valasaravakkam,
                  Chennai – 600 041.                                          ... Respondent

                            Tax Case Appeal preferred under Section 260A of the Income Tax
                  Act, 1961, against the order of the Income Tax Appellate Tribunal, Madras,
                  “C”         Bench,     dated     25.09.2012    in    C.O.No.109/Mds/2012         in
                  I.T.A.No.1111/Mds/2012, Assessment Year 2007-08.


                            For Appellant        : Mr.Karthik Ranganathan
                                                   Senior Standing Counsel

                            For Respondent       : Mr.Ashok Menon



                  Page 1/5
https://www.mhc.tn.gov.in/judis/
                                                                                       T.C.A.No.930 of 2013

                                                   JUDGMENT

(Judgment was delivered by T.S. SIVAGNANAM, J.) We have heard Mr.Karthik Ranganathan, learned Senior Standing

Counsel for the appellant/Revenue and Mr.Ashok Menon, learned counsel

for the respondent/assessee.

2.The appeal, filed by the Revenue under Section 260A of the Income

Tax Act, 1961 (“the Act” for brevity) is directed against the order dated

25.09.2012 made in C.O.No.109/Mds/2012 in I.T.A.No.1111/Mds/2012 on

the file of the Income Tax Appellate Tribunal, Chennai, “C” Bench (for

brevity, “the Tribunal”) for the Assessment Year 2007-08.

3.The appeal was admitted on 03.03.2014 on the following substantial

question of law:

“Whether on the facts and in the circumstances of the case, the Appellate Tribunal was right in deleting the additions made by the Assessing Officer towards inflated purchases and accepting the cost of purchase of old bottles from street hawkers at a higher price than the market price being sold by registered sellers in a similar trade?”

Page 2/5 https://www.mhc.tn.gov.in/judis/ T.C.A.No.930 of 2013

4.The learned Senior Standing Counsel for the appellant submits that

the above appeal is not pursued by the Revenue on account of the Low Tax

Effect in terms of Circular No.17/2019 dated 08.08.2019 issued by the

Central Board of Direct Taxes. By the said Circular, the monetary limit for

filing or pursuing an appeal before the High Court has been increased to

Rs.1 Crore. It is further submitted that the tax effect in this case is less than

the threshold limit.

5.In the light of the said submissions, the above Tax Case Appeal is

dismissed as withdrawn on account of the Low Tax Effect. The substantial

question of law framed is left open. In the event the tax effect in this case is

above the threshold limit fixed in the said Circular, liberty is granted to the

Revenue to make a mention to this Court to restore the appeal to be heard

and decided on merits. No costs.

                                                                     (T.S.S., J.)     (S.S.K., J.)
                                                                             09.08.2021
                                                                                (4/4)
                  mkn


                  Page 3/5

https://www.mhc.tn.gov.in/judis/ T.C.A.No.930 of 2013

Internet : Yes Index : Yes / No

To

1.The Income Tax Appellate Tribunal, Chennai, “C” Bench

2.The Commissioner of Income Tax, Chennai.

Page 4/5 https://www.mhc.tn.gov.in/judis/ T.C.A.No.930 of 2013

T.S. SIVAGNANAM, J.

and SATHI KUMAR SUKUMARA KURUP, J.

mkn

T.C.A.No.930 of 2013

09.08.2021 (4/4)

Page 5/5 https://www.mhc.tn.gov.in/judis/

 
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