IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 137 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SHRI.G.KRISHNAN NAIR
... 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 C.K.ABDUL REHIM
Dated :25/06/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
I.T.A. No. 137 OF 2009
--------------------------------------------
Dated this the 25th day of June, 2009
JUDGMENT
Ramachandran Nair,J.
Since the Supreme Court has rendered judgments on the same
issue after Tribunal issued the impugned order in appeal, and since the
matter relates to computation of eligible deduction of export profit, we
set aside the order of the Tribunal and remand the matter to the
assessing officer to recompute eligible deduction for the assessee under
Section 80HHC of the Act, following the decisions of the Supreme
Court in CIT V. K. RAVINDRANATHAN NAIR, 295 I.T.R. 228 and
IPCA LABORATORY LTD. V. CIT, 266 I.T.R. 521. Since we
disposed of the case without issuing notice to the assessee, the
assessing officer will issue notice along with a copy of this judgment
and give an opportunity to the assessee to file statement of claims based
on the decisions of the Supreme Court, particularly those referred
above and pass fresh orders.
Appeal is disposed of as above.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
2