IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 577 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
2. M/S.HOTEL SAMRAT & BAR,
Vs
1. M/S. HOTEL SAMRAT
... 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 C.K.ABDUL REHIM
Dated :23/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
-----------------------------------
I.T.A. No.577 of 2009
--------------------------------------
Dated this the 23rd day of July, 2009
J U D G M E N T
———————-
Ramachandran Nair,J.
Since the only issue raised that is liability for surcharge
demand in block assessment is covered by decision of the
Supreme Court reported in Commissioner of Income Tax Vs.
Suresh N. Gupta (297 ITR 322) and since the Supreme Court
has held that proviso to Section 113 is clarificatory in nature we
allow the appeal by following the judgment of the Supreme Court
and by reversing the order of the Tribunal and that of the first
appellate authority and restore the levy and demand of
surcharge made by the officer. Appeal is decided without issuing
notice to the assessee because the issue is squarely covered by
the judgment of the Supreme Court above referred. However
there will be direction to the Assessing Officer to forward a copy
of this judgment along with demand notice to the assessee.
C.N.RAMACHANDRAN NAIR, JUDGE
C.K.ABDUL REHIM, JUDGE
okb