Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs K.Inbasagaran
2021 Latest Caselaw 17206 Mad

Citation : 2021 Latest Caselaw 17206 Mad
Judgement Date : 23 August, 2021

Madras High Court
Commissioner Of Income Tax vs K.Inbasagaran on 23 August, 2021
                                                                              T.C.A.No.314 of 2013

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED : 23.08.2021

                                                   CORAM :

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

                                             T.C.A.No.314 of 2013

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


                   K.Inbasagaran                                         ... Respondent

                          Appeal preferred under Section 260A of the Income Tax Act, 1961,

                   against the order of the Income Tax Appellate Tribunal, Madras, “D” Bench,

                   dated 31.05.2012 in I.TA.No.952/Mds/2009, Assessment Year 1993-94.



                          For Appellant    : Mr.J.Narayanaswamy
                                             Senior Standing Counsel

                          For Respondent   : Mr.A.S.Sriraman
                                             for Mr.S.Sridhar



                                               JUDGMENT

Page 1/5 http://www.judis.nic.in T.C.A.No.314 of 2013

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

Counsel for the appellant/Revenue and Mr.A.S.Sriraman for Mr.S.Sridhar,

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

31.05.2012 made in I.TA.No.952/Mds/2009 on the file of the Income Tax

Appellate Tribunal, Chennai, “D” Bench (“the Tribunal” for brevity) for the

Assessment Year 1993-94.

3.The appeal was admitted on 26.11.2013 on the following substantial

question of law:

“Whether on the facts and in the circumstances of the case, the Tribunal was right in deleting the addition of Rs.8 lakhs with respect to unexplained money in the form of fixed deposits by merely relying on the judicial proceedings concerning Prevention of Corruption Act, in which the revenue was not the party to that judicial proceedings?”

Page 2/5 http://www.judis.nic.in T.C.A.No.314 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.)
                                                                               23.08.2021
                                                                                  (1/3)
                   mkn

                   Internet : Yes
                   Index : Yes / No

                   Page 3/5
http://www.judis.nic.in
                                                                             T.C.A.No.314 of 2013



                   To

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

2.The Commissioner of Income Tax, Chennai.

Page 4/5 http://www.judis.nic.in T.C.A.No.314 of 2013

T.S. SIVAGNANAM, J.

and SATHI KUMAR SUKUMARA KURUP, J.

mkn

T.C.A.No.314 of 2013

23.08.2021 (1/3)

Page 5/5 http://www.judis.nic.in

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter