Kerala High Court
The Commissioner Of Income Tax vs M/S. Central Kerala Kuries (P) Ltd on 20 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 515 of 2009()
1. THE COMMISSIONER OF INCOME TAX, TRICHUR
... Petitioner
Vs
1. M/S. CENTRAL KERALA KURIES (P) LTD.,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.515 of 2009
....................................................................
Dated this the 20th day of July, 2009.
JUDGMENT
Ramachandran Nair, J.
Since we have in large number of cases held that interest on
Kisan Vikas Pathra and Indira Vikas Pathra which are deposits with the
Post Office, will not attract liability to tax under the Interest Tax Act as
these deposits are not loans or advances, we dismiss this appeal filed by
the Revenue.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms