High Court Kerala High Court

The Commissioner Of Income Tax vs Dr.Sudeep Kumar on 26 November, 2009

Kerala High Court
The Commissioner Of Income Tax vs Dr.Sudeep Kumar on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 131 of 2009()



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

                        Vs

1. DR.SUDEEP KUMAR.
                       ...       Respondent

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

                For Respondent  :SRI.A.KUMAR

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

 Dated :26/11/2009

 O R D E R
                   C .N. RAMACHANDRAN NAIR &
                           V.K. MOHANAN, JJ.
                   --------------------------------------------
                        I. T. A. No. 131 OF 2009
                   --------------------------------------------
               Dated this the 26th day of November, 2009

                                JUDGMENT

Ramachandran Nair, J.

Since counsel for the assessee submitted that the matter was

taken up before the Settlement Commission during the pendency of the

first appeal, and liability under the assessment is settled under orders of

the Settlement Commission, we dismiss the appeal as infructuous.

However, if the appeal has any relevance, appellant may bring the same

to the notice of this Court for reopening the matter.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

2