High Court Kerala High Court

The Perumanna Klari Service … vs The Income Tax Officer (Cib) on 30 July, 2010

Kerala High Court
The Perumanna Klari Service … vs The Income Tax Officer (Cib) on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23870 of 2010(G)


1. THE PERUMANNA KLARI SERVICE CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. THE INCOME TAX OFFICER (CIB), OFFICE OF
                       ...       Respondent

2. THE ASSISTANT DIRECTOR OF INCOME TAX,

3. THE COMMISSIONER OF INCOME TAX (CIB),

4. UNION OF INDIA REPRESENTED BY THE

                For Petitioner  :SRI.U.K.DEVIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :30/07/2010

 O R D E R
                  P.R.RAMACHANDRA MENON, J.
                         ---------------------------
       W.P.(C) No. 23870, 23871, 23872, 23873, 23874, 23875,
              23876, 23905, 23906, 23907, 23908, 23909,
                   23910, 23911 & 23924 OF 2010
                          --------------------------
                 Dated this the 30th day of July, 2010

                           J U D G M E N T

The petitioners challenge the sustainability of Ext.P1 notice

issued under Section 133(6) of the Income Tax Act, raising many a

ground, mainly contending that the petitioners do not come within

the purview of ‘person’ as defined under the Income Tax Act.

2. When similar matters came up for consideration before

this Court earlier, interference was declined; which led to Writ

Appeal 2333/2009 and connected cases, upholding the verdict

passed by the learned Single Judge; however giving some specific

directions as to the course to be pursued by the Income Tax

authorities. The main point considered was, whether the notice

similar to Ext.P1 was issued with ‘prior permission’ of the Director or

the Commissioner, as the case may be, and if the notice did not

disclose any such prior permission, the matter was directed to be re-

examined by the authority concerned and if it was found that there

was no prior permission, further proceedings were permitted to be

pursued only after obtaining such permission.

3. Being aggrieved of the verdict passed by the Division

WPC No.23870/2010 & Conn. cases
2

Bench, the matter has already been taken up before the Apex Court

by filing SLP (C)3976/2010, which has been admitted, also granting

interim stay. This being the position, this Court finds that the

respondents are not justified in proceeding with Ext.P1 notice any

further, till the issue is settled by the Hon’ble Supreme Court.

4. In the above circumstances, the respondents are directed

to keep all further proceedings pursuant to Ext.P1 in abeyance for

the time being and steps shall be pursued only subject to the final

outcome of the SLP now pending consideration before the Hon’ble

Supreme Court, wherein interim order has been passed.

The Writ Petitions are disposed of accordingly.

P.R.RAMACHANDRA MENON
(JUDGE)
vps

WPC No.23870/2010 & Conn. cases
3

WPC No.23870/2010 & Conn. cases
4