IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12442 of 2009(A)
1. NOORUL ISLAM EDUCATIONAL TRUST,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER OF INCOME TAX,
... Respondent
2. THE COMMISSIONER OF INCOME TAX
For Petitioner :SRI.KMV.PANDALAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/04/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.12442 OF 2009
----------------------------------------
Dated this the 21st day of April, 2009
JUDGMENT
The petitioner claims to be a Charitable Trust. The Trust
enjoys exemption from income tax by virtue of provisions of
Section 12A of the Income Tax Act. However, despite the same,
proceedings have been initiated against the petitioner for
assessment of income tax under Section 158 BC for the block
period 1.4.1995 to 11.9.2001 in view of certain discrepancies
found out from the accounts of the petitioner, which according to
the respondents would dis-entitle the petitioner for exemption.
Against the order of assessment, the petitioner has filed Ext.P2
appeal along with Ext.P2(a) stay petition before the Appellate
Authority. The petitioner is aggrieved by the coercive
proceedings for recovery of the disputed tax pending disposal of
the stay petition. The petitioner, therefore, challenges recovery
proceedings.
2. I have heard the learned Standing Counsel appearing
for the respondents also.
W.P.(c)No.12442/09 2
3. I am of opinion that when the petitioner has filed an
appeal and a stay petition, it is unjust to recover the disputed
tax coercively from the petitioner before at least the stay
petition is considered by the Appellate Authority. In the
above circumstances, the writ petition is disposed of with the
following directions:
The 2nd respondent shall consider and pass orders on
Ext.P2(a) stay petition filed by the petitioner along with Ext.P2
appeal as expeditiously as possible, at any rate, within a
period of one month from the date of receipt of a copy of this
judgment. Till Ext.P2 (a) stay petition is disposed of, further
coercive proceedings for recovery of the disputed tax shall be
kept in abeyance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.12442/09 3