IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1727 of 2009()
1. THE COMMISSIONER OF INCOME TAX,THRISSUR
... Petitioner
Vs
1. M/S.SOUTH INDIAN BANK LTD,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :07/10/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
....................................................................
I.T. Appeal Nos.1727, 1730 & 1740 of 2009
....................................................................
Dated this the 7th day of October, 2010.
JUDGMENT
Ramachandran Nair, J.
The common question arising in all the appeals filed by the
Revenue is the basis for identifying Rural Branches of the Bank. We
have decided this issue on identical facts in the judgment in I.T.A.
No.234/2009 in the case of Lord Krishna Bank. Following the said
judgment we allow these departmental appeals by reversing the orders
of the Tribunal and by restoring the assessment confirmed in first
appeal.
C.N.RAMACHANDRAN NAIR
Judge
K.SURENDRA MOHAN
Judge
pms