IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 236 of 2009()
1. THE COMMISSIOENR OF INCOME-TAX,
... Petitioner
Vs
1. M/S.TRANSWORLD HIRE PURCHASE INDIA LTD.,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :02/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
-----------------------------------
I.T.A. No. 236 of 2009
--------------------------------------
Dated this the 2nd day of July, 2009
J U D G M E N T
———————-
Ramachandran Nair,J.
Since the issue raised is covered by judgment of this
Court reported in Commissioner of Income Tax Vs. Kerala
State Financial Enterprise and others (220 CTR 286), we
allow the appeal following the said judgment by reversing the
order of the Tribunal. However the liability will be computed in
accordance with the judgment above referred by the Assessing
Officer after issuing notice to the party and after giving
opportunity of hearing to the assessee. The Assessing Officer
will also forward a copy of this Judgment to the assessee before
taking up the assessment for revision.
C.N.RAMACHANDRAN NAIR, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb