High Court Kerala High Court

The Commissioner Of Income Tax vs Shri C.Baby John on 11 February, 2008

Kerala High Court
The Commissioner Of Income Tax vs Shri C.Baby John on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 66 of 2002()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. SHRI C.BABY JOHN,
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON(SR.),SR.COUNSEL FOR IT

                For Respondent  :SRI.C.KOCHUNNY NAIR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :11/02/2008

 O R D E R
                C .N. RAMACHANDRAN NAIR &
                T.R. RAMACHANDRAN NAIR, JJ.
                --------------------------------------------
                        I.T.A. No. 66 OF 2002
                --------------------------------------------
              Dated this the 11th day of February, 2008

                              JUDGMENT

C.N. Ramachandran Nair,J.

Even though respondent is reportedly dead, at the request of

counsel appearing for the respondent, we implead his wife Mrs.

C.Baby John as addl. respondent. We have heard standing counsel

appearing for the appellant and counsel appearing for the addl.

respondent.

2. This appeal is filed against the decision of the Tribunal

upholding the assessee’s claim for deduction under Section 80HHC of

the Income tax Act. We find that the main issue is covered in favour of

the assessee by decision of the Supreme Court in BABY MARINE

EXPORT’s case reported in 290 I.T.R. 323. However, the decision in

JANATHA CASHEW EXPORTING COMPANY’s case relied on by

the Tribunal is now remanded back to the assessing officer by the

Supreme Court in the decision reported in JANATHA CASHEW

2

EXPORTING COMPANY V. C.I.T., (2008) 214 C.T.R. 11. We

therefore set aside the order of the Tribunal with direction to the

assessing officer to redo the assessment after considering the relief

under Section 80HHC in the light of the decision of the Supreme Court

in Baby Marine Exports’s case and Janatha Cashew Exporting Co. case,

referred above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(T.R.RAMACHANDRAN NAIR)
Judge.

kk

3