IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 3 of 2002()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S/INDIAN RESINS AND POLYMERS,
... Respondent
For Petitioner :SRI.P.K.R.MENON(SR.),SR.COUNSEL FOR IT
For Respondent :SRI.P.BALACHANDRAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :05/02/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
T.R. RAMACHANDRAN NAIR, JJ.
--------------------------------------------
I.T.A. No. 3 OF 2002
--------------------------------------------
Dated this the 5th day of February, 2008
JUDGMENT
C.N. Ramachandran Nair,J.
Since the questions raised are covered by decision of this Court
reported in NANJI TOPANBHAI AND CO. V. ASST. COMMR. OF
INCOME TAX, (2000) 243 I.T.R. 192 and that of the Supreme Court
in COMMISSIONER OF INCOME TAX V. K.
RAVINDRANATHAN NAIR, (2007) 295 I.T.R. 228, these appeals
filed by the revenue are allowed vacating the orders of the Tribunal and
restoring the assessments on the questions raised.
(C.N.RAMACHANDRAN NAIR)
Judge.
(T.R.RAMACHANDRAN NAIR)
Judge.
kk
2