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

Commissioner Of Income Tax vs M.K.Siraj
2021 Latest Caselaw 4579 Mad

Citation : 2021 Latest Caselaw 4579 Mad
Judgement Date : 22 February, 2021

Madras High Court
Commissioner Of Income Tax vs M.K.Siraj on 22 February, 2021
                                                                          T.C.A.No.1175 of 2009

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATE: 22.02.2021

                                                     CORAM:

                                    THE HON'BLE MR. JUSTICE M.DURAISWAMY
                                                     AND
                                   THE HON'BLE MRS.JUSTICE T.V.THAMILSELVI

                                                T.C.A.No.1175 of 2009

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

                     M.K.Siraj                                                ... Respondent

                               Appeal preferred under Section 260A of the Income Tax Act,
                     1961, against the order of the Income Tax Appellate Tribunal, Madras,
                     "B" Bench, dated 23.10.2008 in I.T(SS).A.No.164/Mds/2006 block
                     period 22.01.2003.
                               For Appellant    : Mr.T.R.Senthil Kumar,
                                                   Senior Standing Counsel
                                                  assisted by Ms.K.G.Usha Rani,
                                                  Junior Standing Counsel
                               For Respondent   : Mr.N.V.Balaji
                                                    JUDGMENT

(Judgment was delivered by M.DURAISWAMY, J.)

We have heard Mr.T.R.Senthil Kumar, learned Senior Standing

Counsel for the appellant/Revenue and Mr.N.V.Balaji, learned counsel

for the respondent/assessee.

https://www.mhc.tn.gov.in/judis/ Page 1/4 T.C.A.No.1175 of 2009

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

Income Tax Act, 1961 (for short, the Act) is directed against the order

dated 23.10.2008 made in I.T(SS).A.No.164/Mds/2006 on the file of the

Income Tax Appellate Tribunal, Chennai, "B" Bench (for brevity, the

Tribunal) for the block period 22.01.2003.

3.The appeal was admitted on 12.11.2009 on the following

substantial question of law:

“1)Whether on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in law in deleting the addition made by the assessing officer to the tune of Rs.2,03,71,000/- towards cash credit as unexplained investment under Section 68 of the Income Tax Act, 1961 is valid in law?

2)Whether on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in law in deleting the addition and the new facts presented by the assessee before the Commissioner of Income Tax (Appeals) and the assessing officer was not given an opportunity as envisaged under Rule 46A of the Income Tax Act, 1961 to refute the facts presented by the assessee

https://www.mhc.tn.gov.in/judis/ Page 2/4 T.C.A.No.1175 of 2009

before the Commissioner of Income Tax (Appeals) is valid?”

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 these

cases are 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.




                     Index : Yes/No                                 [M.D., J.]    [T.V.T.S., J.]
                     Internet : Yes                                          22.02.2021
                     va                                                         (3/7)

https://www.mhc.tn.gov.in/judis/ Page 3/4 T.C.A.No.1175 of 2009

M.DURAISWAMY, J.

and T.V.THAMILSELVI, J.

va

To

The Income Tax Appellate Tribunal, Chennai, "B" Bench

T.C.A.No.1175 of 2009 (3/7)

22.02.2021

https://www.mhc.tn.gov.in/judis/ Page 4/4

 
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