IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1519 of 2009()
1. THE COMMISSIONER OF INCOME-TAX, TVPM
... Petitioner
Vs
1. SHRI. MULAM CLUB, THIRUVANANTHAPURAM
... 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 :26/08/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
I.T.A. No. 1519 OF 2009
--------------------------------------------
Dated this the 26th day of August, 2009
JUDGMENT
Ramachandran Nair, J.
Following the judgment reported in CIT V. TRIVANDRUM
CLUB, 282 I.T.R. 505, we allow the appeal by reversing 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
above decision after issuing notice to the assessee and after serving a
copy of this judgment on the assessee.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
2