IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34561 of 2007(M)
1. R. LATHA,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (ASSMTS) OF
... Respondent
For Petitioner :SRI.M.UNNIKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :02/06/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
W.P.(C) No.34561 of 2007
....................................................................
Dated this the 3rd day of June, 2009.
JUDGMENT
Ramachandran Nair, J.
The only prayer is for direction to the Assessing Officer to revise
assessment based on orders of the Tribunal produced as Exts.P4 and P5
for the assessment years 1992-93 to 1994-95. Since these orders have
become final, petitioner is entitled to revision of assessment and refund
of excess tax paid. However, in Writ Appeal No.2604/2007 we have
sustained penalty levied for all these years. The Assessing Officer is
therefore directed to revise the assessment for the above years, adjust
refund towards penalty and refund, if there is any balance.
W.P.(C) is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms