High Court Kerala High Court

The Commissioner Of Income Tax vs N.S.Babu on 5 November, 2009

Kerala High Court
The Commissioner Of Income Tax vs N.S.Babu on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 219 of 2009()


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

                        Vs



1. N.S.BABU,BHARATHY CLAYS,CHAKA,
                       ...       Respondent

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

                For Respondent  :SRI.VAKKOM N.VIJAYAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :05/11/2009

 O R D E R
            C.N. RAMACHANDRAN NAIR &
                   V.K.MOHANAN, JJ.
          ----------------------------------------
                 ITA. No.219 OF 2009
          ----------------------------------------
           Dated, the 5th November , 2009

                       JUDGMENT

Ramachandran Nair, J.

Since the amount of penalty involved in appeal is

below the limit prescribed by CBDT, the appeal is not

maintainable under Circular dated 24.10.2005. We

therefore, dismiss the appeal as not maintainable.

C.N.RAMACHANDRAN NAIR
JUDGE

V.K.MOHANAN,
JUDGE

kvm/-

-:2:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..