High Court Kerala High Court

Kerala Building And Other … vs The Chief Commissioner Of Income … on 7 June, 2010

Kerala High Court
Kerala Building And Other … vs The Chief Commissioner Of Income … on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17093 of 2010(J)


1. KERALA BUILDING AND OTHER CONSTRUCTION
                      ...  Petitioner

                        Vs



1. THE CHIEF COMMISSIONER OF INCOME TAX,
                       ...       Respondent

2. THE COMMISSIONER OF INCOME TAX,

3. THE JOINT COMMISSIONER OF INCOME TAX(TDS

4. THE INCOME TAX OFFICER(TDS)

5. THE MANAGER,BANK OF INDIA,

                For Petitioner  :SRI.S.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/06/2010

 O R D E R
                 P.R.RAMACHANDRA MENON, J
                    --------------------------------------------
                     WP(C) NO. 17093 OF 2010
                    --------------------------------------------
              Dated this the 7th day of June, 2010

                                JUDGMENT

The basic issue pertains to the claim for exemption to the petitioner

under Section 10 (23C) (iv) of the Income Tax Act, 1961.

2. Earlier, the petitioner had approached this Court, when steps

were being taken by the concerned Bank/Financial institution for effecting

TDS, by filing OP 5571/2003, which culminated in Ext.P1 judgment;

whereby the petitioner was directed to approach the Secretary,

Department of Labour, Government of Kerala so as to have the matter

taken up before the Central Finance Minister and the Central Labour

Minister for appropriate reliefs. Pursuant to the steps taken, the State

Government took up the matter as borne by Ext.P3 and after considering

the matter, Ext.P4 communication was issued by the Ministry of Finance,

Government of India, pursuant to which, the petitioner has preferred

Ext.P6 application for exemption, which is now stated as pending before

the first respondent.

3. The learned counsel for the petitioner submits that the

grievance projected in the Writ Petition will stand satisfied, if appropriate

direction is given to the first respondent to consider Ext.P6 in the light of

the relevant provisions of law.

2
WP(C) No. 17093/2010

4. Heard the learned standing counsel for the respondents 1 to 4

as well.

5. Considering the limited prayer, this Court does not find it

necessary to issue separate notice to the 5th respondent for the time being.

6. In the above circumstances, the first respondent is directed to

consider Ext.P6 application for exemption in accordance with the relevant

provisions of law, after giving an opportunity of hearing to the petitioner and

this shall be done as expeditiously as possible, at any rate within two

months from the date of receipt of a copy of this judgment. It is made clear

that till such orders are passed on Ext.P6, all further steps insisting

Bank/Financial institutions to effect TDS from the interest amount payable

to the petitioner shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc