IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35787 of 2005(I)
1. K.P.KARTHIKEYAN,
... Petitioner
Vs
1. THE CHIEF COMMISSIONER OF INCOMETAX,
... Respondent
2. THE ASSISTANT COMMISSIONER OF INCOME
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
The Hon'ble MR. Justice V.K.MOHANAN
Dated :09/07/2009
O R D E R
V.K.MOHANAN, J.
----------------------------------------
WPC No. 35787 of 2005 -I
----------------------------------------
Dated, 9th day of July 2009
JUDGMENT
The petitioner is an assesssee to income tax for the
assessment years 1991-92, 1992-93 and 31st of August was the
due date for filing the return during the above assessment years.
However, on 29.1.93 a search was conducted in the residential
and business premises of the assessee. Thereafter the
assessee filed a return on 31.3.93 for the assessment year 1991-
92, and on 17.5.93 for the year 1992-93. Under various heads,
certain amounts were fixed as interest with respect to the above
two assessment years against which the petitioner preferred
Ext.P4 petition which was rejected as per Ext.P5 order passed by
the Chief Commissioner of Income-tax, Kochi. In Ext.P5 it is
stated that the petitioner failed to mention the reason in support of
his prayer for waiving interest. It is specifically held that
hardship and financial difficulties of the assessee cannot be a
ground for waiver of interest which can be granted only if the
assessee is able to show that his case is covered by the
circumstances mentioned in para 2 of the Board’s notification
dated 23.5.96, and it is further held that the waiver petition does
WPC 35787/05
-:2:-
not disclose that the circumstances mentioned in para 2 of the
notification apply in the present case. On that ground the above
request was declined. The petitioner preferred this writ petition
against the said order of the Chief Commissioner of Income Tax,
Kochi.
2. I have heard the learned counsel for the petitioner as well
as the learned Standing counsel for the Income Tax.
3. One of the grounds taken in the writ petition is that
because of the search and seizure of documents, he could not file
the return. It is also the case of the counsel for the petitioner that
the petitioner was under financial difficulties and hardship. But the
petitioner failed to make out a case before the officer concerned
for availing the benefit of the Board’s notificaiton dated 23.5.1996
so as to waive interest. In the above circumstances, I am of the
view that without going into the merits of the case, the petitioner
can be relegated to approach the Ist respondent by filing a fresh
petition setting forth the reasons for his prayer for waiving of
interest and also for curing the defect that occurred while filing
Ext.p4.
4. In the result, the petitioner is directed to file a fresh
petition before the Ist respondent setting forth the entire facts and
WPC 35787/05
-:3:-
materials in support of his prayer for waiving of interest and the
Ist respondent is directed to consider the same on merit and pass
appropriate orders. The petitioner is directed to file such a petition
within one month from today along with he shall produce a copy of
this judgment and on receipt of such petition and copy of the
judgment, the first respondent shall dispose of the petition within
one month from the date of receipt of the same.
The writ petition is disposed of accordingly.
V.K.MOHANAN, JUDGE
kvm/-
WPC 35787/05
-:4:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..