IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITR.No. 1 of 2002()
1. THE COMMISSIONER OF GIFT TAX, COCHIN.
... Petitioner
Vs
1. CELENE JACOB,
... Respondent
For Petitioner :SRI.P.K.R.MENON(SR.),SR.COUNSEL FOR IT
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :02/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
I.T. Reference No.1 of 2002
....................................................................
Dated this the 2nd day of June, 2008.
JUDGMENT
Ramachandran Nair, J.
This case referred at the instance of the Revenue relates to assessment
for the year 1982-83. The case was referred by the Tribunal in the year
2000. Even as of now, notice is not served on the respondent. We have
gone through the orders and we find that the tax effect is as low as
Rs.29,500/-. Having regard to the small amount of tax involved, we do not
think it worthwhile for the department to try to trace the assessee. Since the
matter relates to a period which is beyond 25 years back and since notice is
not served even as of now, we decline to answer the questions referred and
close the reference case. However, if there is any other connected case
pending in this court wherein party is represented, department is given
freedom to revive this matter to be heard along with such case.
A copy of this judgment under the seal of the High Court and
signature of the Registrar shall be forwarded to the Income Tax Appellate
Tribunal, Cochin Bench.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge