Kerala High Court
Dr.Bharath Chandran vs The Commissioner Of Income Tax on 28 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31534 of 2004(D)
1. DR.BHARATH CHANDRAN,
... Petitioner
Vs
1. THE COMMISSIONER OF INCOME TAX,
... Respondent
2. THE ASSISTANT COMMISSIONER OF INCOME TAX
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/11/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 31534 & 31535 OF 2004
--------------------------------------------
Dated this the 28th day of November, 2008
JUDGMENT
Since the issue raised is covered by decision of the Supreme
Court in CIT V. SURESH N GUPTA, (2008) 297 I.T.R. 322( SC),
following the said judgment, these WPCs are dismissed upholding the
demand of surcharge.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2