IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 644 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.LFC HIRE PURCHASE CO.P.LTD.,
... 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 :27/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.644 of 2009
....................................................................
Dated this the 27th day of July, 2009.
JUDGMENT
Ramachandran Nair, J.
Since the issue raised i.e. liability for tax under the Interest Tax
Act on the hire charges and finance charges received is covered in
favour of the Revenue vide decision of this court in COMMISSIONER
OF INCOME-TAX V. KERALA STATE FINANCIAL
ENTERPRISES LTD. (220 CTR 286), following the said judgment we
allow the appeal by reversing the order of the Tribunal and that of the
first appellate authority and remand the matter to the Assessing Officer
for recomputation of liability in the light of the judgment
abovereferred, 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
pms