IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 869 of 2009()
1. THE COMMISSIONER OF INCOME TAX,COCHIN.
... Petitioner
Vs
1. PLANT LIPIDS PVT.LTD.,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.BECHU KURIAN THOMAS
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :10/02/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
I.T. Appeal Nos.869,935,966 & 1109 of 2009
....................................................................
Dated this the 10th day of February, 2010.
JUDGMENT
Ramachandran Nair, J.
The very same decision followed by the Tribunal in deciding
these appeals in favour of the assessee stands confirmed by judgment
of this court in I.T.A. Nos.353 and 1226 of 2009 dated 18.11.2009
wherein it was held that the assessee is entitled to set off of MAT
credit against tax liability in the computation of interest payable under
Section 234B and Section 234C of the Income Tax Act. Following the
above judgment we dismiss these appeals also filed by the Revenue.
Registry will attach a copy of judgment in I.T.A. Nos.353 and 1226 of
2009 to form part of this judgment.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms