High Court Kerala High Court

The Commissioner Of Income Tax vs Chacko Thomas on 18 November, 2009

Kerala High Court
The Commissioner Of Income Tax vs Chacko Thomas on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 125 of 2009()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. CHACKO THOMAS,
                       ...       Respondent

                For Petitioner  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

                For Respondent  :SRI.T.M.SREEDHARAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/11/2009

 O R D E R
            C.N. RAMACHANDRAN NAIR &
                   V.K.MOHANAN, JJ.
          ----------------------------------------
         I.T.A. Nos.125, 127, 128, 130, 135,
                   148 & 153 of 2009
          ----------------------------------------
          Dated, 18th day of November, 2009

                       JUDGMENT

Ramachandran Nair, J.

Heard the Standing Counsel appearing for the

appellant and Sri T.M. Sreedharan appearing for the

respondent.

2. In these batch cases, the question raised by the

appellant is whether the Tribunal was justified in

cancelling the reassessment made under section 147 of

the I.T.Act as time barred. The alternate question raised

is whether the interest awarded by the Land Acquisition

court in the enhanced compensation granted forms

capital gain which is exempt in this case because the

land acquired is agricultural land outside the urban area.

We notice that the cases pertain to the year 1983-84 to

1989-90. The Tribunal rightly held that the

I.T.A Nos.125/09 and Co.cases.
-:2:-

reassessments are barred by limitation except for 1989-

90. We do not propose to go into the merits of these

cases where the tax amount involved is below one lakh

rupees. The current norms of the Department is not to

file appeal to High Court where the amount of tax

involved is less than the threshold limit prescribed by the

CBDT. We therefore dismiss all these appeals.

C.N.RAMACHANDRAN NAIR
JUDGE

V.K.MOHANAN,
JUDGE

kvm/-

I.T.A Nos.125/09 and Co.cases.
-:3:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..