Kerala High Court
The Commissioner Of Income Tax vs M/S.Bus Operators Association on 1 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 593 of 2009()
1. THE COMMISSIONER OF INCOME TAX,TRICHUR.
... Petitioner
Vs
1. M/S.BUS OPERATORS ASSOCIATION,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :01/11/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
I.T. Appeal No.593 of 2009
....................................................................
Dated this the 1st day of November, 2010.
JUDGMENT
Ramachandran Nair, J.
Since the tax effect involved in this case is less than the minimum
prescribed by the Board vide Instruction No.1979 dated 27.3.2000, we
do not think appeal is maintainable by virtue of Section 268A of the
Income Tax Act. We, therefore, dismiss the appeal filed by the
Revenue.
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms