Kerala High Court
The Commissioner Of Income Tax vs N.S.Babu on 5 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 219 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. N.S.BABU,BHARATHY CLAYS,CHAKA,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.VAKKOM N.VIJAYAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :05/11/2009
O R D E R
C.N. RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
----------------------------------------
ITA. No.219 OF 2009
----------------------------------------
Dated, the 5th November , 2009
JUDGMENT
Ramachandran Nair, J.
Since the amount of penalty involved in appeal is
below the limit prescribed by CBDT, the appeal is not
maintainable under Circular dated 24.10.2005. We
therefore, dismiss the appeal as not maintainable.
C.N.RAMACHANDRAN NAIR
JUDGE
V.K.MOHANAN,
JUDGE
kvm/-
-:2:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..