IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 310 of 2002()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.ABAD FISHERIES, COCHIN - 02
... Respondent
For Petitioner :SRI.GEORGE K. GEORGE, SC FOR IT
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :31/03/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
I.T. Appeal No.310 of 2002
....................................................................
Dated this the 31st day of March, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
The qeustion raised is whether export sales in respect of which sale
proceeds were not received by the assessee could be treated as export
turnover and total turnover for the purpose of computation of relief under
Section 80 HHC of the Income Tax Act. The contention of the Revenue is
that if the turnover of such sales is to be excluded from total turnover, the
same should be excluded from export turnover and total profit or otherwise,
the relief will be distorted one. We do not think there is any need to go into
this question because the very same issue in assessee’s own case for the
immediately preceding year was decided by this court in COMMISSIONER
OF INCOME TAX V. ABAD FISHERIES (2002) 258 ITR 641. We,
therefore, dispose of this appeal directing the Assessing Officer to compute
relief under Section 80 HHC as was done for earlier year based on the
decision of the Division Bench referred to above for this year also.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge