High Court Kerala High Court

Mary Issac vs Agricultural Income Tax Officer on 13 June, 2008

Kerala High Court
Mary Issac vs Agricultural Income Tax Officer on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4827 of 2005(Y)


1. MARY ISSAC, PANAMPUNNAYIL,
                      ...  Petitioner

                        Vs



1. AGRICULTURAL INCOME TAX OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.JOHN RAMESH K.I.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :13/06/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO.4827 OF 2005
                  --------------------------------------------
                 Dated this the 13th day of June, 2008

                                JUDGMENT

W.P. is filed for direction to the Officer to grant interest for

belated refund of excess tax paid. W.P. is accordingly disposed of

directing the Officer to compute the interest payable to the petitioner

under Section 68(4) of the AIT Act and grant eligible interest within a

period of two months from the date of production of a copy of this

judgment by the petitioner. Petitioner can compute entitlement of

interest and give a statement to the Officer for him to consider the same

at the time of granting interest. If file is transferred to any other

officer, such Officer will treat the above direction as one issued to him.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2