High Court Kerala High Court

Dr.Bharath Chandran vs The Commissioner Of Income Tax on 28 November, 2008

Kerala High Court
Dr.Bharath Chandran vs The Commissioner Of Income Tax on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31534 of 2004(D)


1. DR.BHARATH CHANDRAN,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF INCOME TAX,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER OF INCOME TAX

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :28/11/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                W.P.C. NO. 31534 & 31535 OF 2004
                 --------------------------------------------
             Dated this the 28th day of November, 2008

                               JUDGMENT

Since the issue raised is covered by decision of the Supreme

Court in CIT V. SURESH N GUPTA, (2008) 297 I.T.R. 322( SC),

following the said judgment, these WPCs are dismissed upholding the

demand of surcharge.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2