High Court Kerala High Court

Kerala Minerals And Metals … vs The Deputy Commissioner Of Income … on 22 November, 2010

Kerala High Court
Kerala Minerals And Metals … vs The Deputy Commissioner Of Income … on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 399 of 2010()


1. KERALA MINERALS AND METALS LIMITED,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER OF INCOME TAX,
                       ...       Respondent

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :22/11/2010

 O R D E R
                     C.N.RAMACHANDRAN NAIR &
                        BHABANI PRASAD RAY, JJ.
                ....................................................................
                          I.T. Appeal No.399 of 2010
                ....................................................................
               Dated this the 22nd day of November, 2010.

                                       JUDGMENT

Ramachandran Nair, J.

Since the issue raised is covered in assessee’s own case vide

judgment in I.T.A. No.88/2008 and connected cases, we allow the

appeal filed by the assessee by vacating the order of the Tribunal and

by directing the Assessing Officer to follow the above judgment and

grant relief to the assessee in terms of the judgment.

C.N.RAMACHANDRAN NAIR
Judge

BHABANI PRASAD RAY
Judge

pms