IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 102 of 2008()
1. THE COMMISSIONER OF INCOME-TAX,
... Petitioner
Vs
1. SMT.K.R.USHASREE, KOLLAM.
... 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 K.SURENDRA MOHAN
Dated :18/02/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
I.T.A. No. 102 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of February, 2009
JUDGMENT
Ramachandran Nair,J.
The question raised in the appeal filed by the Revenue pertains
to computation of eligible profit for export exemption under Section
8HHC. This is covered by decision of the Supreme Court reported in
IPCA Laboratory Ltd., v. Deputy Commissioner of Income Tax
[266 ITR 521] in favour of the Revenue. Following the said judgment,
we allow the appeal filed by the Revenue by reversing the order of
the Tribunal on this issue with a direction to the assessing officer to
recompute the eligible exemption by following the decision of the
Supreme Court.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
ttb