IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 70 of 2002()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SHRI. T.S. SHAJI,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/01/2008
O R D E R
C.N. Ramachandran Nair &
T.R. Ramachandran Nair, JJ.
- - - - - - - - - - - - - - - - - - - - - - - -
I.T.A.NOs.70 & 129 of 2002
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of January, 2008.
JUDGMENT
C.N. Ramachandran Nair, J.
In both these cases notice sent to the assessee in the address furnished
by the appellant, was returned with the endorsement that “no such
addressee”. However, at our request since Shri P. Balachandran, learned
Senior Counsel who appeared before the Tribunal, appeared and he was
heard in the matter.
2. The orders of the Tribunal challenged pertain to protective
assessment cancelled by the Tribunal on the ground that the substantive
assessment is made in the name of one Mr. M.K. Thankachan. We do not
find any ground to interfere with the orders under challenge in both the
cases, because protective assessment cannot survive once the assessment is
confirmed in the name of the assessee. However, learned Standing Counsel
for the appellant expressed the apprehension as to the fate of the matter in
the case of Shri M.K. Thankachan who according to him, was contesting
the assessment in his name, on the ground that he was not involved.
3. Since the Tribunal has followed their earlier orders and allowed
ITA 70 & 129/2002 -2-
the claim of the assessee against protective assessment, we close these
appeals also with the observation that if the position assumed by the
Tribunal gets reversed in any proceedings, the appellant can file a review
before this court.
(C.N. Ramachandran Nair, Judge.)
(T.R. Ramachandran Nair, Judge.)
kav/
ITA 70 & 129/2002 -3-
C.N. Ramachandran Nair & &
T.R. Ramachandran Nair, JJ.
– – – – – – – – – – – – – – – – – – – – – –
I.T.A. Nos.70 & 129 of 2002
– – – – – – – – – – – – – – – – – – – – – –
JUDGMENT
30th January, 2008.