IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 763 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.IRINJALAKUDA KURIES & FINANCIERS
... 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 :30/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.763 of 2009
....................................................................
Dated this the 30th day of July, 2009.
JUDGMENT
Ramachandran Nair, J.
The issue raised is whether the assessee is liable to pay interest
tax under the Interest Tax Act on interest received from company
deposits and deposits under the Indira Vikas Pathra scheme. Since
these are in the nature of investments and not loans or advances, the
department’s claim is not tenable. Consequently we dismiss the appeal.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms