Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.B.Renuka vs Joint Cit
2025 Latest Caselaw 3627 Tel

Citation : 2025 Latest Caselaw 3627 Tel
Judgement Date : 21 August, 2025

Telangana High Court

Smt.B.Renuka vs Joint Cit on 21 August, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy
              THE HONOURABLE SRI JUSTICE P.SAM KOSHY

                                          AND

     THE HONOURABLE SRI JUSTICE NARSING RAO NANDIKONDA


            INCOME TAX TRIBUNAL APPEAL No.128 of 2008


JUDGMENT:

(per the Hon'ble Sri Justice P.Sam Koshy)

Heard Mr. A.V.A. Siva Kartikeya, learned counsel, representing

Mr. A.V. Krishna Koundinya, learned counsel for the appellant, and

Ms. K. Mamata Choudary, learned Senior Standing Counsel for Income

Tax Department appearing on behalf of the respondent.

2. The instant appeal under Section 260A of the Income Tax Act, 1961

(for short, the 'Act') has been filed by the appellant / assessee challenging

the order passed by the Income Tax Appellate Tribunal, Hyderabad Bench

'A' (for short, the 'ITAT') in I.T. (S.S.) A.No.148/Hyd/2002, for the block

period 1989-90 to 1998-99 and 01.04.1999 to 27.07.1999, decided on

08.06.2007.

3. Vide the impugned order, the ITAT partly allowed the appeal

preferred by the appellant to the extent of the findings of the Assessing

Officer so far as the levy of surcharge under proviso to Section 113 of the

Act which according to the ITAT could had been levied as Section 113 of

the Act was introduced only w.e.f. 01.06.2002 and, therefore, surcharge

could not had been levied upon in cases where search was itself carried

out before the introduction of proviso to Section 113 of the Act. However,

the ITAT disallowed the contention of the appellant and maintained the

order passed by the Assessing Officer and that by the Commissioner of

Income-tax (Appeals)-I, Hyderabad (for short 'CIT (Appeals)') to the

extent of the value of the property being determined at Rs.1,99,26,696/-

and not Rs.1,09,84,081/-.

4. As has been mentioned earlier, the matter pertains to the block

period 1989-90 to 1998-99 and 01.04.1999 to 27.07.1999.

5. The brief facts of the case are that, search and seizure proceedings

were initiated by the Department under Section 132 of the Act. The

Department found certain incriminating materials such as cash books,

ledgers and other documents and, subsequently, a notice under Section

158BD of the Act was issued to the appellant. In response to the said

notice, the appellant filed its return of income in Form No.2B declaring

undisclosed income as 'nil' for the aforesaid block period. Later on, notices

under Section 142(1) and 143(2) of the Act were issued by the

Department calling upon the appellant to produce evidences and

explanations. Based upon the response given by the appellant, the

Department added an amount of Rs.7,75,000/- to be the undisclosed

income by way of financial transaction with one Sri B.Naganna,

unaccounted investment made in Meridian school property for an amount

of Rs.17,78,523/- and rental income received from Meridian school

property amounting to Rs.5,10,000/-; all totaling to Rs.30,73,523/-.

6. Aggrieved by the above additions made by the Assessing Officer,

the appellant preferred an appeal before the CIT (Appeals) and it was

contended that the appellant along with Sri B. Naganna had subscribed

for a private chit and the starting chit was drawn by the appellant. Out of

the said amount, the appellant used to pay monthly installments to the

chit fund. Hence, the appellant prayed for deletion of this amount of

Rs.7,75,000/- from the income of the appellant.

7. Likewise, it was contended by the appellant that the total payment

made to the landlord in the process of purchasing of Meridian school

property was Rs.1,09,84,081/-. Whereas, the landlord has shown the

value of the property sold to be Rs.1,99,22,696/-. Meanwhile, the

appellant and others had also proposed to acquire the entire property,

besides the property purchased by them from Meridian school property

and therefore, the landowner might have added the value of the property

to Rs.1,99,26,696/-. But the proposed acquiring of the property besides

Meridian educational society somehow failed and the sale did not

materialize.

8. It was further contended by the appellant that the Department has

also seized certain day-to-day cash transactions maintained by their

accountant. Further, during the search and seizure operation, no cash

payments were found to have been made in all these transactions and,

therefore, the appellant prayed for deletion of an amount of

Rs.17,88,523/- which was added by the Assessing Officer.

9. The CIT (Appeals) upon due verification of the facts, and on due

scrutiny of the documents and explanations provided by the appellant,

found that the explanations given by the appellant were not satisfactory

or unacceptable. It was the observation of the CIT (Appeals) that these

amounts were not reflected in regular returns of income filed by the

appellant and therefore, it had to be treated as unaccounted income

earned by the appellant in the past. The CIT (Appeals) also found that the

appellant has not been able to produce cogent and strong piece of

evidence, both in respect of having subscribed the chits and also having

received any gifts etc. In the absence of which, a presumption has to be

drawn that the amount of Rs.7,75,000/- represents investment out of

undisclosed sources of income and affirmed the additions of the said

amount made by the Assessing Officer.

10. The explanation given by the appellant was that the value of

property purchased by her from Meridian educational society was

Rs.1,09,84,081/- and not Rs.1,99,26,696/- as was projected by the

landowner of the said society, and found it to be unacceptable explanation

of there being an in-between negotiations for adjacent lands, the process

of which might have been added by the society in their books of accounts

while showing the sale of property to the appellant.

11. The said explanation was found to be unacceptable for the simple

reason that the manner of entries made in the books of accounts of

Meridian educational society as to whether there was a complete breakup

given of tallying the amount of cheque payment made by the appellant of

Rs.1,09,84,081/- and an amount of Rs.69,80,000/- was added and below

which there was also registration charges reflected at Rs.19,64,615/-. All

of which added together comes to Rs.1,99,28,696/-.

12. The aforesaid entries got substantiated from further material which

was collected in the course of seizure that is part of the diary entry which

reflected that, of this Rs.1,99,28,696/-, there was a total amount paid of

Rs.1,87,50,000/- with a balance shown at Rs.11,76,690/-. Again there

was an additional Rs.6,00,000/- payment made reducing the balance

amount payable at Rs.5,76,696/- and there was yet another entry which

showed that of the total amount payable of Rs.1,93,50,000/- only a

balance of Rs.5,76,696/- was left to be paid. Therefore, the CIT (Appeals)

taking into consideration Sub-Section 4(A) of Section 132 of the Act

disallowed the contentions raised by the appellant and in the process

treated the amount of Rs.89,42,611/- as an unaccounted investment.

13. The said finding given by the CIT (Appeals) was also tested by the

appellant before the ITAT and the ITAT also found that the explanation

given by the appellant was not satisfactory or did not have much force.

14. The learned counsel for the appellant had relied upon the following

judgments in support of his contentions, viz.,

1) Commissioner of Income Tax vs. Engineers India Limited 1;

2) B. J. Services Co. Middle East Ltd. vs. Assistant Commissioner of Income-tax 2;

3) Common Cause (A Registered Society) and Others vs. Union of India and Others 3;

4) Deputy Commissioner of Income-tax and Another vs. Sunil Kumar Sharma 4; and

5) Deputy Commissioner of Income-Tax and Another vs. Sunil Kumar Sharma 5.

15. The contention of the learned counsel for the appellant primarily

was, firstly the search and seizure was not carried out at the premises of

(2014) 16 Supreme Court Cases 420

[2016] 380 ITR 138 (Uttarakhand)

[2017] 394 ITR 220 (SC)

[2024] 469 ITR 197 (Karn)

[2024] 469 ITR 271 (SC)

the appellant and secondly, the nature of search and seizure was on loose

sheets of paper or entries made in a diary which again did not belong to

the appellant. Therefore, on both these counts those materials would be

wholly irrelevant so far as evidence admissible under Section 34 of the

Indian Evidence Act and also does not carry any evidential value.

16. However, when we look into the material facts of the present case,

it would reveal that the premises where the search and seizure was

conducted in fact belonged to the appellant's husband namely Sri B.S.

Neelakanta. Further, the so-called transactions carried out in the name of

Meridian educational society also belongs to the family of the appellant

where the appellant's husband is the secretary and her uncle is the

chairman of the said society respectively.

17. Because the search and seizure was carried out in the premises

which was substantially under the control of the appellant's husband and

seizure also being made in the course of search of the said premises; the

relevance of those documents and articles seized receives more relevance

and importance, unlike the facts in the judgments which were relied upon

by the learned counsel for the appellant where the nexus between the

person from whose custody the documents were received and the name

of the individuals reflected were quite different. Moreover, apart from the

fact that the search and seizure was conducted at the premises of the

appellant's husband, it is also relevant to mention that even the

educational institution in whose name the transactions relating to

investments have been made also belong to the same family i.e. the

appellant, as it is all are relatives who are managing the affairs of the said

educational society including her uncle and her husband.

18. In the aforesaid factual backdrop and the judgments relied upon by

the learned counsel for the appellant being distinguishable on facts itself,

we are of the considered opinion that the concurrent findings given by the

Assessing Officer which have been affirmed by the CIT (Appeals) does not

warrant interference. The instant appeal therefore fails and is accordingly

dismissed. The question of law raised stands answered in favour of the

Revenue and against the appellant. No costs.

19. As a sequel, miscellaneous petitions pending if any, shall stand

closed.

_____________ P.SAM KOSHY, J

_________________________ NARSING RAO NANDIKONDA, J

Date: 21.08.2025 GSD

 
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