IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 131 of 2009()
1. THE COMMISSIONER OF INCOME TAX, COCHIN B
... Petitioner
Vs
1. DR.SUDEEP KUMAR.
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.A.KUMAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :26/11/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I. T. A. No. 131 OF 2009
--------------------------------------------
Dated this the 26th day of November, 2009
JUDGMENT
Ramachandran Nair, J.
Since counsel for the assessee submitted that the matter was
taken up before the Settlement Commission during the pendency of the
first appeal, and liability under the assessment is settled under orders of
the Settlement Commission, we dismiss the appeal as infructuous.
However, if the appeal has any relevance, appellant may bring the same
to the notice of this Court for reopening the matter.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
2