IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1644 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. KERALA LIVESTOCK DEVELOPMENT BOARD 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 V.K.MOHANAN
Dated :24/09/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I.T.A. No. 1644 OF 2009
--------------------------------------------
Dated this the 24th day of September, 2009
JUDGMENT
Ramachandran Nair, J.
The question raised is whether the Tribunal was justified in
allowing provision for gratuity. Even though standing counsel
submitted that the provision cannot be allowed, we notice from the
Tribunal’s order that the liability was ascertained through actual
valuation. Further there is nothing to doubt the genuineness of the
claim because the assessee is an organisation under the control of the
Government engaged in livestock development. We therefore dismiss
the appeal.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
2