IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1718 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M.A.MOHAMMED
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :13/10/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I.T.A. No. 1718 OF 2009
--------------------------------------------
Dated this the 13th day of October, 2009
JUDGMENT
Ramachandran Nair, J.
After hearing standing counsel, we notice that question raised is
whether the respondent is entitled to benefit under Section 80HHC for
the belated receipt of export proceeds. We do not find any bar against
grant of relief under the statutory provision. Therefore, in our view,
this issue is rightly answered by the Tribunal. Even though standing
counsel raised another point, that is whether the assessee who suffered
loss in export business is entitled to deduction under Section 80HHC or
not, this question is seen not considered by the Tribunal. Therefore
leaving it open to the department to raise this before the Tribunal, if so
advised, we dismiss the departmental appeal on the issue raised from
the order of the Tribunal.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
2