High Court Kerala High Court

The Commissioner Of Income Tax vs M/S. Central Kerala Kuries (P) Ltd on 20 July, 2009

Kerala High Court
The Commissioner Of Income Tax vs M/S. Central Kerala Kuries (P) Ltd on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 515 of 2009()


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

                        Vs



1. M/S. CENTRAL KERALA KURIES (P) LTD.,
                       ...       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 :20/07/2009

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                            C.K.ABDUL REHIM, JJ.
               ....................................................................
                         I.T. Appeal No.515 of 2009
               ....................................................................
                  Dated this the 20th day of July, 2009.

                                      JUDGMENT

Ramachandran Nair, J.

Since we have in large number of cases held that interest on

Kisan Vikas Pathra and Indira Vikas Pathra which are deposits with the

Post Office, will not attract liability to tax under the Interest Tax Act as

these deposits are not loans or advances, we dismiss this appeal filed by

the Revenue.

C.N.RAMACHANDRAN NAIR
Judge

C.K.ABDUL REHIM
Judge
pms