IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25532 of 2009(J)
1. G.RAJU, `KARTHIKA',
... Petitioner
Vs
1. ASSISTANT COMMISSIONER OF INCOME TAX,
... Respondent
2. COMMISSIONER OF INCOME TAX (CENTRAL),
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :23/09/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.25532 OF 2009
------------------------------
Dated this the 23rd day of September, 2009
J U D G M E N T
———————-
1. Petitioner had approached this court aggrieved by
Ext.P5 order by which property of 7 Acres Rubber Estate
situated in Mancode Village comprised under Survey Nos:495/1,
496/4, 496/5, 496/6, and 496/7 as well as Fixed Deposit
amounting to Rs.20 lakhs in Canara Bank, Chalai branch,
Thiruvananthapuram, were provisionally attached by the 1st
respondent, pending finalisation of assessment of Income Tax
due with respect to the year 2008-09. It is submitted that during
the relevant year the petitioner had sale transactions of
immovable property which will attract considerable amount of
Capital Gain Tax. But according to the petitioner such gains
were deposited in Capital Gain Account and re-invested in
purchasing agricultural lands, and therefore the tax liability will
be reduced considerably. Therefore the attachment is
unwarranted and creating severe prejudices.
2. Learned standing counsel appearing for the
respondents on instructions submitted that steps have already
been taken to release provisional attachment effected against
W.P.(C).25532/09 2
the Fixed Deposit to the tune of Rs.20 lakhs and the same will be
released without any further delay. With respect to the
provisional attachment effected against the immovable
properties, the learned counsel appearing for the petitioner
submitted that he is ready and willing to offer another property
situated at Kadakampally Village in Thiruvananthapuram District
by way of security, in lieu of the property already attached.
Hence he is seeking directions for permitting substitution of the
security. It is for the petitioner to approach the 1st respondent in
this regard and the 1st respondent will consider permitting
substitution of the security by another immovable property, if
so approached, without any further delay.
The writ petition is disposed of with the above
observations.
C.K.ABDUL REHIM, JUDGE.
okb