IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1036 of 2009()
1. THE COMMISSIONER OF INCOME TAX,TRICHUR.
... Petitioner
Vs
1. M/S.TRULY KURIES & LOANS (P) LTD.,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :10/08/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
I.T.A. No. 1036 OF 2009
--------------------------------------------
Dated this the 10th day of August, 2009
JUDGMENT
Ramachandran Nair,J.
Since the issue raised is squarely covered by the decision of this
Court in CIT v. KERALA STATE FINANCIAL ENTERPRISES
LTD., 220 CTR 286, we allow the appeal by setting aside the order of
the Tribunal and that of the first appellate authority and remand the
matter to the assessing officer for redoing the assessment based on the
principles laid down in the above decision after issuing notice to the
assessee and after serving a copy of this judgment.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
2