IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1309 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.RIGHT LEASING & HIRE PURCHASE
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :18/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
----------------------------------
I.T.A. No.1309 of 2009
----------------------------------
Dated this the 18th day of August, 2009
J U D G M E N T
———————-
Ramachandran Nair,J.
The question pertaining to Interest Tax liability on hire charges
and finance charges is covered by judgment of this Court reported in
Commissioner of Income Tax Vs. Kerala State Financial
Enterprise and others (220 CTR 286). So far as default interest is
concerned we have held vide our judgment in ITA.57/2009 that the
same is an addition to the interest. However, interest received from
post office deposits under the Kisan Vikas Pathra and the Indira Vikas
Pathra will not attract interest tax is our finding in a batch cases.
Consequently we allow the appeal in part by setting aside the order of
the Tribunal and that of the CIT (Appeals) with direction to the
Assessing Officer to re-compute liability under the Interest Tax Act on
hire charges, finance charges and on default interest based on the
decision above referred after issuing notice to the assessee and after
serving a copy of this judgment on the assessee.
The appeal is disposed of as above.
C.N.RAMACHANDRAN NAIR, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb