IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITR.No. 235 of 1999()
1. M/SHOTEL & ALLIED TRADERS
... Petitioner
Vs
1. THE COMMISSIONER OF INCOME TAX
... Respondent
For Petitioner :SRI.K.VINOD CHANDRAN
For Respondent :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/03/2008
O R D E R
C.N. Ramachandran Nair &
T.R. Ramachandran Nair, JJ.
- - - - - - - - - - - - - - - - - - - - - - - -
I.T.R.NOs.235 & 236 of 1999
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of March, 2008.
JUDGMENT
C.N. Ramachandran Nair, J.
In view of the decision of this court in I.T.R. Nos.231 and 232 of
1999, the questions referred to this court in these Reference Cases have
become academic. However, if the department takes the judgment in I.T.R.
Nos.231 and 232 of 1999 to the Supreme Court, then the assessee is free to
revive the matter and contest the issues raised in these cases before this
court.
The Reference Cases are accordingly closed.
(C.N. Ramachandran Nair, Judge.)
(T.R. Ramachandran Nair, Judge.)
kav/
-2-
C.N. Ramachandran Nair &
T.R. Ramachandran Nair, JJ.
– – – – – – – – – – – – – – – – – – – – – –
I.T.R. Nos.235 & 236 of 1999
– – – – – – – – – – – – – – – – – – – – – –
JUDGMENT
17th March, 2008.