High Court Kerala High Court

The Commissioner Of Income Tax vs Plant Lipids Pvt.Ltd on 10 February, 2010

Kerala High Court
The Commissioner Of Income Tax vs Plant Lipids Pvt.Ltd on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 869 of 2009()


1. THE COMMISSIONER OF INCOME TAX,COCHIN.
                      ...  Petitioner

                        Vs



1. PLANT LIPIDS PVT.LTD.,
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)

                For Respondent  :SRI.BECHU KURIAN THOMAS

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :10/02/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                             P.S.GOPINATHAN, JJ.
               ....................................................................
             I.T. Appeal Nos.869,935,966 & 1109 of 2009
               ....................................................................
               Dated this the 10th day of February, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

The very same decision followed by the Tribunal in deciding

these appeals in favour of the assessee stands confirmed by judgment

of this court in I.T.A. Nos.353 and 1226 of 2009 dated 18.11.2009

wherein it was held that the assessee is entitled to set off of MAT

credit against tax liability in the computation of interest payable under

Section 234B and Section 234C of the Income Tax Act. Following the

above judgment we dismiss these appeals also filed by the Revenue.

Registry will attach a copy of judgment in I.T.A. Nos.353 and 1226 of

2009 to form part of this judgment.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge
pms