Kerala High Court
The Commissioner Of Income Tax vs M/S.Kerala State Civil Supplies on 11 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1081 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.KERALA STATE CIVIL SUPPLIES
... 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 :11/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.1081 of 2009
....................................................................
Dated this the 11th day of August, 2009.
JUDGMENT
Ramachandran Nair, J.
Following judgment in assessee’s own case in I.T.A.
No.928/2009 we dismiss this appeal also filed by the department.
Registry will attach a copy of the judgment in I.T.A. No.928/2009 to
form part of this judgment.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms