IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 848 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.SUBITHA LEASING COMPANY 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 :03/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.848 of 2009
....................................................................
Dated this the 3rd day of August, 2009.
JUDGMENT
Ramachandran Nair, J.
Following judgment in COMMISSIONER OF INCOME TAX V.
KERALA STATE FINANCIAL ENTERPRISES LTD. (220 CTR 286)
we allow the appeal by setting aside the orders of the Tribunal and that
of the first appellate authority and remand the matter to the Assessing
Officer for making fresh assessment based on judgment abovereferred
after issuing notice and after serving a copy of this judgment on the
assessee. If default interest is collected, then the same will also attract
tax by virtue of judgment in I.T.A. No.57/2009.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms