IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1488 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. KERALA FINANCIAL CORPORATION
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :21/08/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
I.T.A. No.1488 &1495 OF 2009
--------------------------------------------
Dated this the 21st day of August, 2009
JUDGMENT
Ramachandran Nair, J.
The question raised is whether interest on Bank deposits attracts
interest tax under the Interest Tax Act. Since the Bank deposits are not
loan or advance made by the respondent, the Tribunal rightly rejected
the department’s claim to tax interest on the interest income from such
deposits under the Interest Tax Act. We therefore dismiss these
appeals.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
2