IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1463 of 2009()
1. THE COMMISSIONER OF INCOME TAX, TRISSUR
... Petitioner
Vs
1. VYAPARAVIJAYAM HIRE PURCHASE PVT.LTD
... 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 :20/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
....................................................................
I.T.A. No.1463 of 2009
....................................................................
Dated this the 20th day of August, 2009.
JUDGMENT
Ramachandran Nair, J.
Since the issue raised is covered by Division
Bench judgment of this Court reported in Commissioner of
Income Tax Vs. Kerala State Financial Enterprise and
others (220 CTR 286), following the said judgment we allow
the appeal by setting aside the order of the Tribunal and that of
the first appellate authority and remand the matter to the
Assessing Officer for re-computation of liability based on the
judgment above referred after issuing notice to the assessee and
after serving a copy of this judgment on the assessee.
C.N.RAMACHANDRAN NAIR, JUDGE
C.K.ABDUL REHIM, JUDGE
okb