High Court Kerala High Court

M.Ravindranathan vs K.S.E.B on 24 July, 2007

Kerala High Court
M.Ravindranathan vs K.S.E.B on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 32647 of 2000(J)



1. M.RAVINDRANATHAN
                      ...  Petitioner

                        Vs

1. K.S.E.B
                       ...       Respondent

                For Petitioner  :SMT.I.SHEELADEVI.

                For Respondent  :SRI. ASOK M.CHERIYAN, SC, KSEB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/07/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                    -------------------------------------------
                        O.P.No.32647 OF 2000
                    -------------------------------------------
                Dated this the 24th day of July, 2007


                                JUDGMENT

The complaint of the petitioner is that there had been

unauthorised or excessive deduction of income tax from the

amounts payable to him. Learned counsel for the K.S.E.Board

states that the amounts deducted have been credited to the

Revenue. Under such circumstances, after hearing learned

counsel for the petitioner, learned Government Pleader and

learned standing counsel for Income Tax Department, this writ

petition is disposed of directing that if the petitioner files a

revised return for the relevant period in question and produces

the T.D.S. certificate, the Income Tax Department will consider

refunding the amounts found due, on appropriate indemnity

being executed by the petitioner in favour of the Income Tax

Department. Necessary statutory application to condone delay

will also be filed, if necessary, and such application will be taken

into consideration by the competent authority. The T.D.S.

certificate will be issued by the Board within a period of one

OP.32647/00

Page numbers

month from now and the petitioner shall file return as aforesaid

within a period of two months from now. In such event, the

Income Tax Department will make an endeavour to dispose of

the matter as expeditiously as possible.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

OP.32647/00

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NO.32647 OF 2000

JUDGMENT

24TH JULY, 2007.

=======================